IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 849 of 2000(E)
1. THIRUVALLA EAST CO-OPERATIVE BANK LTD.,
... Petitioner
Vs
1. THE KERALA CO-OP. TRIBUNAL, TVM.
... Respondent
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :01/10/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
Writ Appeal No.849 of 2000
....................................................................
Dated this the 1st day of October, 2009.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed by the appellant-Co-operative Bank challenging
the judgment of the learned Single Judge upholding the finding of the
Co-operative Tribunal that the borrower who has taken agricultural
loan is entitled to benefit under the Kerala Co-operative Agricultural
and Rural Debt Relief Scheme, 1990. The appellant’s contention is
that the appellant is an Urban Co-operative Bank and therefore, the
borrower is not entitled to benefit of the scheme. However, on facts the
Tribunal found that the loan is agricultural loan which is not denied by
the appellant. Appellant’s claim that it is an Urban Bank which is not
bound to give the incentive under the Scheme to the borrower is turned
down by the learned Single Judge by holding that primarily appellant is
a Primary Co-operative Society under the Kerala Co-operative
Societies Act and it has taken RBI’s approval for the banking business.
Even though counsel for the appellant contested the findings of the
2
learned Single Judge, we do not find any ground to interfere with the
finding of the Tribunal confirmed by the learned Single Judge.
Consequently Writ Appeal is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms