Central Information Commission Judgements

Mr. G. Ananathasena Reddy vs State Bank Of India on 16 July, 2008

Central Information Commission
Mr. G. Ananathasena Reddy vs State Bank Of India on 16 July, 2008
           CENTRAL INFORMATION COMMISSION
              B-Wing, 2nd Floor, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                                                        Appeal No.2451/ICPB/2008
                                                                                F.No.PBA/08/315
                                                                                     July 16, 2008

                In the matter of Right to Information Act, 2005 - Section 19
                             [Hearing on 4.7.2008 at 4.00 p.m.]

Appellant :            Mr. G. Ananathasena Reddy

Public authority:      State Bank of India
                       GM & CPIO
                       CGM & Appellate Authority

Present:               For Respondents:
                       Mr. R.C. Agasimani, AGM (Law)
                       Mr. V. Ramamoorthy, GM
                       Mr. Umesh Sharma, DGM

                       Appellant not present.

FACTS

:

The appellant has sought information under RTI Act by his letter dated 27.8.2007
addressed to the APIO/the Branch Manager, Secunderabad Main Branch, State Bank of
India, Secunderabad requesting for various information regarding sanction of credit
facilities to M/s Chakilam Trade House Ltd., Hyderabad and other details. The PIO has
regretted to furnish any information vide letter dated 17.9.2007 by which he has informed
the appellant that the subject matter falls under exempt category in terms of section
8(1)(d), (e) and (j) of RTI Act. Dissatisfied with the reply, the appellant preferred an
appeal on 01.10.2007 and the first AA has given his decision on 3.12.2007 by which he
has partially upheld the decision of CPIO. He has allowed furnishing limited information
relating to the sale deed executed in favour of Shri C.Raghu Ram with regard to Flat
No.401. Again aggrieved with the said decision the appellant filed this present appeal
before the Commission on 28.1.2008. Comments were called for from public authority
vide letter dated 2.5.2008, which was received from CGM & AA on 24.5.2008.

DECISION:

2. This case was taken up for hearing on 4.7.2008, which was attended by the AGM
(Law) along with the GM & DGM. The appellant did not attend the hearing.I have gone
through the RTI application as well as replies received in this connection. During the
hearing the representatives of the public authority have stated that some information
sought by the appellant is already available in the public domain like the information
available with Sub-Registrar’s office. It is true that whatever the appellant can obtain

1
from public domain, like Sub-Registrar’s office he can obtain the same. But as far as the
information concerning his own property, since he is the affected party as the property
that has been mortgaged by the borrower has been sold to him whatever the information
that is available in the public domain can be provided by the Bank to the appellant.
Accordingly, after the detailed deliberations, it is decided that the CPIO should carry out
the directions as under within 15 days from the date of receipt of this decision:
Query No.1 & 2: Third party information the appellant is not entitled.
Query No.3 to 6: This is a public document available with the Sub-Registrar office.
However, the CPIO has been directed to furnish the copy of the said public document
with reference to Flat No. 401 of the appellant.

Query No.7: Regarding Mortgage Deed, the CPIO has been directed to segregate under
section 10(1) and give the particulars concerning with the appellant.
Query No.8: Available in the public domain.

Query No.9: Information in respect of Flat No.401 can be provided to him.
Query No.10: The CPIO has been directed to tell the date of inspections.
Query No.11: Only dates can be given.

In respect of other queries, I agree with the stand of the Bank in denying the
information. In these lines, the appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. GM & CPIO, State Bank of India, Stressed Assets Management Group, Corporate
Banking Group, State Bank Bhawan, Madama Cama Road, Post Box No. 12,
Mumbai-400021

2. CGM & Appellate Authority, State Bank of India, Corporate Centre, State Bank of
Bhawan, 1st Floor, Madama Cama Road, Mumbai-400021

3. Mr. G. Ananathasena Reddy, Flat No. 401, Harmony Heights, H. No. 8-2-120/112-A,
Road No. 9, Plot No. 18, Jubilee Hills, Hyderabad.

2