Central Information Commission Judgements

Shri. S N Choudhary vs Rashtriya Chemicals And … on 19 August, 2010

Central Information Commission
Shri. S N Choudhary vs Rashtriya Chemicals And … on 19 August, 2010
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.5785/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000471
                                                         Dated, the 19th August, 2010

Name of the Appellant:                Shri. S.N. Choudhary

Name of the Public Authority:         Rashtriya Chemicals & Fertilizers Ltd.


Facts

: i

1. The appeal was heard on 19/8/2010.

2. The appellant has grievances regarding recovery of HBL. The appellant
stated that on the basis of appeal submitted by him, this Commission had
allowed inspection of relevant records. But he was not fully satisfied with the
documents, which were shown to him by the respondents.

3. In the matter of instant appeal, the Appellate Authority of the respondent
has observed as under: “Since your HBL loan file after full recovery, has been
closed more than 16 years ago, the concerned department has no documents to
clarify on the queries/clarifications requested by you. The information sought by
you, therefore, could not be provided.”

4. The appellant expressed complete dissatisfaction with the above response
of the Appellate Authority, and he stated that the records are very much available
in the office of the respondent. But, the CPIO has not allowed him to inspect the
original records relating to the recovery of HBL loans.

Decision:

5. The information asked for relate to a matter, which was dealt with about
sixteen years ago. An information, which is not available or maintained cannot
be furnished. As there is no denial of information u/s 8(1) of the Act and that
there are no provisions under the Act for redressal of grievances regarding

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
recovery of loans and related issues, the appeal is considered unnecessary and
is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissionerii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri. S.N. Choudhary, Flat No.2, Tapovan Building, Dongre Park Hsg.

Society, Chembur, Mumbai – 74

2. The CPIO, Rashtriya Chemicals & Fertilizers Limited, “Priyadarshini”

Eastern Express Highway, Sion, Mumbai – 400 022.

3. Shri. K.K. Phadnis, Appellate Authority, Rashtriya Chemicals & Fertilizers
Limited, “Priyadarshini” Eastern Express Highway, Sion, Mumbai – 400
022

ii
“All men by nature desire to know.” – Aristotle

2