High Court Kerala High Court

The Kerala State Co-Operative … vs The Kerala State Farmers Debt … on 20 October, 2009

Kerala High Court
The Kerala State Co-Operative … vs The Kerala State Farmers Debt … on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2069 of 2009(U)


1. THE KERALA STATE CO-OPERATIVE BANK LTD,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FARMERS DEBT RELIEF
                       ...       Respondent

2. K.K.MOYEDU, S/O.AMMED, KAYALAKANDI

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SMT.G.KRISHNAKUMARI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :20/10/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.2069 of 2009-U

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 20th day of October, 2009.

                     JUDGMENT

“CR”

1.The petitioner, a scheduled bank, extended a

housing loan to the second respondent. Though she

was repaying it, she sought relief under the

Kerala Farmers’ Debt Relief Commission Act, 2006,

hereinafter referred to as the “Act” in relation

to that loan and another facility availed from a

different establishment. By the impugned Ext.P3

order, the Kerala Farmers’ Debt Relief

Commission, hereinafter, the “Commission”, for

short, directed, among other things, that the

second respondent herein is entitled to debt

relief to the extent of 50% in so far as the

housing loan is concerned. This is under

challenge.

2.The petitioner’s contentions are two fold. First

WPC2069/09 -: 2 :-

is that the Act does not apply to housing loans

in view of the definition of ‘debt’ as contained

in the Act. Next, is that the action taken under

Section 5 of the Act is without jurisdiction in

as much as a scheduled bank, if at all, could be

subjected only to proceedings Sections 9 or 10 of

the Act providing only for rescheduling of loans,

one time settlement etc. No order granting any

relief by slashing the outstandings, it is

contended.

3.In her counter affidavit, the second respondent

does not dispute the petitioner’s plea that it is

a scheduled bank. She states that she had been

discharging the debt due to the petitioner to the

best of her ability. She contends that the plea

of the petitioner that a housing loan does not

fall within the provisions of the Act, is

untenable.

4.The petitioner is a scheduled bank. It is,

therefore, an “institutional creditor” in terms

WPC2069/09 -: 3 :-

of Section 2(xvi) of the Act. “Debt”, as defined

in Section 2(vii), includes any sum payable to an

institutional creditor. This inclusive component

is prescribed after stating that debt means any

liability, whether secured or unsecured due from

a farmer on or before the commencement of the

Act, whether payable under a contract, or under a

decree or order of any Court or Tribunal, or

otherwise. Petitioner does not dispute that the

second respondent is a farmer as defined in

Section 2(xiii) of the Act.

5.Does a housing loan amount to a debt for the

purpose of the Act?

6.The exclusionary clause in Section 2(vii) becomes

relevant. After defining a debt by stating as to

what it means and also by enumerating what it

includes, Section 2(vii) provides that debt does

not include any loan amount taken by the farmer

for commercial purposes or luxury other than

agricultural allied commercial purposes, to

WPC2069/09 -: 4 :-

augment his income and the amount payable to

Central or State Governments or other State

Governments or Governments of Union Territories

and the amount due to Local Self Government

Institutions, Statutory Bodies, Central or State

Public Sector Undertakings and other Institutions

as may be specified by the Government by

notification. The petitioner does not have a case

that it falls within the scope of any of the

institutions so excluded. It is a co-operative

bank. It is a scheduled bank. “Debt”, as already

noticed, means any liability. The exclusion is of

loan amounts taken for commercial purposes or

luxury, other than agricultural allied commercial

purposes, to augment income. The words “other

than agricultural allied commercial purposes” in

the second limb of Section 2(vii), essentially

qualify the phrase “for commercial purposes”.

Therefore, loan amounts taken for commercial

purposes other than agricultural allied

commercial purposes are excluded from the

definition of debt. The loan amounts taken for

WPC2069/09 -: 5 :-

luxury are also excluded. Housing loan is nether

a loan for a commercial purpose nor one taken to

augment income. The purpose is to provide a home.

It is not a luxury. The State shall strive to

promote the welfare of the people by securing and

protecting as effectively as it may, a social

order in which justice, social, economic and

political, shall inform all the institutions of

the national life. The State shall regard the

raising of the standard of living of its people

as among its primary duties. The State shall, in

particular, direct its policy towards securing

that the ownership and control of the material

resources of the community are so distributed as

best to subserve the common good and that the

operation of the economic system does not result

in the concentration of wealth to the common

detriment. These principles are well engraved in

the Directive Principles of State Policy which

stand to advise the national growth. Right to

shelter is a fundamental right, which springs

from right to residence under Article 19(1)(e)

WPC2069/09 -: 6 :-

and right to life under Article 21. Food, shelter

and clothing are minimal human right. The right

to residence and settlement is a fundamental

right under Article 19(1)(e) and it is an

inseparable and meaningful facet of right to life

under Article 21. To make this right meaningful

to the poor, the State has to provide facilities

and opportunities to build a house. Profitable

reference could be made in this context to the

decisions of the Apex Court in U.P.Avaz Evam

Vikas Parishad v. Friends Co-op. Housing Society

Ltd., 1995 Supp (3) SCC 456; P.G.Gupta v. State

of Gujarat, 1995 Supp (2) SCC 182; State of

Karnataka v. Narasimhamurthy, (1995) 5 SCC 524.

The provision by way of loan to such sector is

never a luxury. The purpose of a home loan and

the objects sought to be achieved by extending

such home loans by financial institutions,

including institutional creditors, that too,

through the co-operative sector, cannot be

treated as providing a luxury. Such a loan is not

one availed for luxury. Therefore, a housing loan

WPC2069/09 -: 7 :-

does not fall within the exclusionary clause in

Section 2(vii) of the Act. It is, therefore, a

debt to which the provisions of the Act apply.

7.In the case in hand, the amount of loan availed

by the second respondent is only Rs.1 lakh. I

notice this to assure that this is not a loan

that could be characterised as a luxurious one

even in the housing sector. May be that the

principles of law and the constitutional

conspectus noted by me in the preceding paragraph

would not apply to housing loans which are loans

for luxurious houses when compared to the ground

reality situation of providing a homestead as a

shelter.

8.Can a debt availed by a farmer from an

institutional creditor be subjected to Section 5

of the Act? If not, what provisions, if any,

applies?

9.In enumerating the powers and functions of the

WPC2069/09 -: 8 :-

Commission, the Act keeps the institutional

creditors away from the jurisdiction of the

Commission under Section 5. Sub-sections (1) and

(2) of Section 5 clearly exclude debts of farmers

due to institutional creditors from the purview

of those provisions. Therefore, no action can be

taken by the Commission as are referable to sub-

sections (1) to (5) of Section 5 of the Act, as

against an institutional creditor or in relation

to a debt payable by a farmer to an institutional

creditor.

10.Section 9 provides special provisions in respect

of settlement of certain loans taken by farmers

and Section 10 provides for rescheduling of loans

taken by a farmer from a financial institution.

Unlike in Section 5, there is no exclusion of

institutional creditors from the purview of those

provisions. Those provisions, to the extent they

could be applied, could regulate the loans

availed by farmers from institutional creditors

and the Commission would be within its

WPC2069/09 -: 9 :-

jurisdiction to do the needful in accordance with

law in terms of those provisions.

11.For the aforesaid reasons, the challenge to

Ext.P3 partly succeeds, i.e., to the extent that

the Commission has ordered debt relief in so far

as it relates to the housing loan availed by the

second respondent from the petitioner.

In the result, this writ petition is ordered

quashing Ext.P3 in so far as it is against the

petitioner and it is further ordered that this

judgment will not stand in the way of the second

respondent obtaining relief from the Commission

in terms of Sections 9 and 10 of the Act as

regards the housing loan availed by her from the

petitioner. No costs.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/191009