IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11302 of 2010(S)
1. THE KERALA STUDENTS UNION,REPRESENTED
... Petitioner
Vs
1. THE MANAGING DIRECTOR, SBT,POOJAPPURA,
... Respondent
2. THE CHAIRMAN,CATHOLIC SYRIAN BANK,
3. THE CHAIRMAN FEDERAL BANK,FEDERAL TOWERS
4. THE MANAGING DIRECTOR,UNION BANK OF
5. THE MANAGING DIRECTOR,CORPORATION BANK,
6. THE GENERAL MANAGER(CIRCLE OFFICE)
7. THE GENERAL MANAGER,SOUTH INDIAN BANK,
8. THE GENERAL MANAGER, STATE BANK OF INDIA
9. THE CHAIRMAN INDIAN OVERSEAS BANK,
10. THE MANAGING DIRECTOR, BANK OF INDIA
11. THE MANAGING DIRECTOR SYNDICATE BANK,
12. THE GENEAL MANAGER(CIRCLE OFFICE),
13. THE MANAGING DIRECTOR INDIAN BANK,
14. THE CHIEF MANAGER, PANCHAB NATIONAL
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent :SRI.K.K.JOHN,SC,SOUTH INDIAN BANK
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
J.Chelameswar, CJ. & C.N. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 11302 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of April, 2010
JUDGMENT
Ramachandran Nair,J.
This writ petition is a Public Interest Litigation filed by a
Students Union for general direction to the nationalised and
scheduled banks to accept the applications filed for
educational loans by students, process the same and grant
loans in terms of the norms adopted by Indian Banks
Association.
2. We have heard the counsel appearing for various
banks who have submitted that they have processed
applications and whoever was eligible was granted the loan.
They further submitted that fresh applications coming also will
be considered fairly, reasonably and in accordance with norms.
3. We do not think that general direction could be issued
to the banks in any manner whatsoever because each
application has to be considered by the bank in accordance
with the norms and entitlement of the student. If any student
W.P.(C) No. 11302 OF 2010
-:2:-
has a grievance against the bank declining loan unreasonably or
against the norms, it is for the aggrieved student to take up the
matter to the higher authorities in the bank or before Court, if
required.
Since general directions cannot be issued in the matter, we
deem it fit to close the writ petition by leaving it open to the
aggrieved student, whose application has been rejected
unreasonably or against the norms, to take up the matter before
the higher authorities or before Court. Accordingly, the writ
petition is closed.
J.Chelameswar,
Chief Justice.
C.N. Ramachandran Nair,
Judge.
ttb
W.P.(C) No. 11302 OF 2010
-:3:-