C.W.P No. 3952 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P No. 3952 of 2009
Decided On : 10.03.2009
Ramandeep Singh
...Petitioner
versus
Union of India and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. I. P. Singh, Advocate,
for the petitioner.
SURYA KANT, J. (ORAL)
The petitioner, who asserts himself to be an
agriculturist, seeks quashing of the order dated 02.07.2008
(Annexure P-5), whereby respondent NO.2-the Kapurthala
Central Cooperative Bank and its Branch Manager-respondent
No.3, have declined to extend the benefit of Agriculture Debt
Waiver and Debt Relief Scheme, 2008 to the petitioner.
Relying upon the contents of the Cash Credit
Agreement (Annexure P-2) and the Mortgage Deed (Annexure
P-3), learned counsel for the petitioner submits that the
petitioner was in fact granted loan facility for agricultural
purposes, namely, repair and purchase of agriculture machinery
and equipment, purchase of pesticides and seeds etc. He also
relies upon a Division Bench order of this Court dated November
C.W.P No. 3952 of 2009 -2-
08, 2008, passed in C.W.P no. 18262 of 2008 (Charandeep
Singh vs. Union of India), wherein it was held that such like
loan facilities are meant for agricultural purposes only.
In Charandeep Singh’s case (supra), the writ
petitioner was brother of the present petitioner. The claim of the
said writ petitioner regarding the benefit of Agriculture Debt
Waiver and Debt Relief Scheme, 2008, was also denied by the
respondent-Bank on the identical grounds. This Court having
accepted his claim, set aside the order vide which the claim was
declined.
Having regard to the fact that a Division Bench of this
Court has already expressed its views in some what identical
circumstances, I deem it appropriate to dispose of this writ
petition with a direction to respondents No.2 and 3 to reconsider
the petitioner’s claim for extension of the benefit of Agriculture
Debt Waiver and Debt Relief Scheme, 2008, in the light of the
judgment dated 08.11.2008 passed in Charandeep Singh’s
case (supra) and decide the same as early as possible.
Disposed of.
MARCH 10, 2009 (SURYA KANT) shalini JUDGE