Citation : 2021 Latest Caselaw 3921 Cal
Judgement Date : 23 July, 2021
23-07-2021
ct no. 13
Sl.104
sp
WPA 11026 of 2021
Riya Bagdi
-Versus-
Union of India & Ors.
(Via Video Conference)
Mr. Achyut Basu,
Ms. Punam Basu,
Ms. Sonam Basu,
Mr. Srikanta Chakraborty
...for the petitioner
Mr. Soumya Subhra Roy
...for the Union of India
Despite service of notice, the bank is not
represented.
Affidavit of service filed by Mr. Achyut Basu,
learned counsel for the petitioner, is taken on
record.
The writ petitioner has applied for an
educational loan to pursue the GNM Nursing
Course under the Vidya Lakshmi Common
Education Loan Scheme, at the East West School
of Nursing.
The bank has refused the application of the
petitioner on the ground that the loan application
was "out of the service area and low scoring for
processing".
The Court has not been able to appreciate
the exact reason for refusal except that the
residence of the writ petitioner was outside the
jurisdiction of the respondent no.8.
Mr. Achyut Basu, learned counsel
appearing for the petitioner places reliance on a
judgment of the Kerala High Court dated July 9,
2021 in WP (C) No. 6593 of 2021 (Devika Soniraj
vs. The Zonal Manager, Bank of India and Anr.).
In the said judgment, the Hon'ble Kerala
High Court has referred to the object and purpose
of the educational loan and that the applicants,
particularly, students, cannot be deprived of the
same except by due process of law. The
Cirular/Scheme of the IBA dtd. 27/09/2012.
In that view of the matter, this Court directs
the respondent-bank, to pass a reasoned order on
the loan application of the petitioner within a
period of one month from the date of
communication of a copy of this order, and to
communicate the same to the petitioner within
seven days thereof.
It is further directed that in the event, the
petitioner's application does not fall within the
jurisdiction of the respondent no.8, the said
application shall be forwarded to the concerned
Branch Manager of the bank having jurisdiction in
the matter.
It is needless to mention, the petitioner
shall comply with all requisitions of the bank. It is
expected that the respondent-bank shall bear in
mind the observations of the Kerala High Court in
the Devika Soniraj case (supra) on the circular of
the Indian Bank Associations dated September 27,
2012, i.e. Annexure-P/1 to the writ petition.
With the aforesaid observations, the writ
petition is disposed of.
There shall be no order as to costs.
All parties shall act on the server copy of
this order duly downloaded from the official
website of this Court.
(Rajasekhar Mantha, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!