High Court Kerala High Court

Vasu vs Union Of India on 2 February, 2010

Kerala High Court
Vasu vs Union Of India on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3266 of 2010(G)


1. VASU, S/O.CHAMAN, KIZHAKKEKALAM,
                      ...  Petitioner
2. P.BALACHANDRAN, S/O.PAZHANIMALA,
3. P.GANGADHARAN, S/O.PAKAN, PERINCHERRY,
4. P.BAVADAS, S/O.PAZHANIMALA,
5. P.PRAKASAN, S/O.PAZHANIMALA. DO.  DO.
6. P.SASIDHARAN, S/O.PAZHANIMALA. DO.  DO.
7. SURESH, S/O.RAGHAVAN, PERUMCHERRY,
8. MOHAMMED ALI, S/O.JABBAR, METTUVALAN,
9. K.VIJAYAN, S/O.KUTTAN, PERUMCHERRY,
10. SUDEVAN, S/O.CHAMY, PERUMCHERRY,
11. SPINJUSHA, W/O.MANIKANDAN,
12. M.UNNIKRISHNAN, S/O.MAYANKUTTY,
13. V.NANDAN, S/O.VELAYUDHAN,

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. NABARD, PONNIAM ROAD, P.B.NO.5613,

4. THE TATTAMANGALAM SERVICE CO-OPERATIVE

5. THE GRIEVANCE REDRESSAL OFFICER,

6. THE PALAKKAD DISTRICT CO-OPERATIVE

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/02/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                        ...........................................
              WP(C).NOs.3266, 3277 & 3295 OF 2010
                       ............................................
        DATED THIS THE 2nd DAY OF FEBRUARY, 2010

                                  JUDGMENT

The petitioners in these writ petitions are Agriculturists who are

cultivating paddy and coconut in their respective agricultural lands.

According to them, they are also conducting diary and poultry farms in

a small scale. For their agricultural purpose, they had applied for and

obtained loans from the fourth respondent, Bank. However, they allege

that due to reasons beyond their control, the crops failed and

consequently they suffered huge losses. Therefore, they have not been

able to pay off the loans availed by them. The petitioners claim that

they are agriculturists who are entitled to the benefit of the Agricultural

Debt Waiver and Debt Relief Scheme, 2008 which has been produced

as Ext.P1. Therefore, they had submitted request for being granted the

benefits of the said Scheme. However, the 5th respondent rejected their

applications without assigning any reasons. Therefore, the petitioners

challenged the action of the 5th respondent before this court in WP(C)

21746 of 2009. The said writ petition was disposed of by Ext.P5

Wpc 3266/10 & conn. cases 2

judgment setting aside the orders rejecting the applications of the

petitioners and directing a reconsideration of their applications in

accordance with the Scheme, Ext.P1.

2. Thereafter, the judgment of this court was communicated to

the fifth respondent along with a copy of the petition. However, in spite

of the directions contained in Ext.P5 judgment, the fifth respondent did

not consider the applications of the petitioner. Instead, he forwarded

the applications of the petitioner to the General Manager, Palakkad

District Co-operative Bank for necessary action. The sixth respondent

has thereafter issued orders rejecting the applications of the petitioner.

The said proceedings are under challenge in these writ petitions.

3. According to the counsel for the petitioner, as per paragraph

10.2 of Ext.P1 Scheme, the Grievance Redressal Officer is the

authority competent to receive applications seeking benefits of the

Scheme. The power to pass orders on such applications is also

conferred on the said authority. Therefore, the procedure adopted by

the fifth respondent of forwarding the applications to the sixth

respondent is submitted to be illegal. Consequently, the orders passed

Wpc 3266/10 & conn. cases 3

by the sixth respondent rejecting the applications of the petitioners are

also submitted to be unsustainable. The reasons stated in the

application for rejecting the petitioner’s request are also submitted to be

wrong and unsustainable.

4. I have heard Mr.S.Easwaran, who appears for the petitioners

and the learned Government Pleader also. Clause 10.2 of Ext.P1

Scheme reads as follows:-

“10.2. Every lending institution shall appoint

one or more Grievance Redressal Officers for

each State(having regard to the number of

branches in that State). The name and address

of the Grievance Redressal Officer concerned

shall be displayed in each branch of the

lending institution. The Grievance Redressal

Officer shall have the authority to receive

representations from aggrieved farmers and

pass appropriate orders thereon. The order o f

the Grievance Redressal Officer shall be

final”.

5. A reading of the above provision makes it clear that the fifth

respondent is the authority to consider and pass orders on the request of

Wpc 3266/10 & conn. cases 4

the petitioners for deciding whether they are entitled to the benefits of

the Scheme. However, instead of passing orders on the request of the

petitioners by himself, he forwarded the request to the sixth respondent,

without any authority. Since the sixth respondent had no authority to

pass orders on the request of the petitioner, the orders so passed by him

are unsustainable.

6. In view of the above, the proceedings of the 5th and 6th

respondents evidenced in these writ petitions by Ext.P6(a) to (m), P7(a)

to (l) and P8(a) to (l) are quashed. The fifth respondent is directed to

consider the request of the petitioners in accordance with law and to

pass appropriate orders thereon as directed in Ext.P5 judgment, as

expeditiously as possible, and at any rate within a period of one month

from the date of receipt of a copy of this judgment.

K.SURENDRA MOHAN, JUDGE

lgk