Central Information Commission Judgements

Mr. Ahswani Arora vs Oriental Bank Of Commerce on 28 May, 2010

Central Information Commission
Mr. Ahswani Arora vs Oriental Bank Of Commerce on 28 May, 2010
                        Central Information Commission
                 File No.CIC/SM/A/2009/000748 dated 06­08­2008
                Right to Information Act­2005­Under Section  (19)




                                                              Dated: 28 May 2010



Name of the Appellant               :   Shri Ashwini Arora
                                        340/46, Amrit Steel Compound,
                                        Friends Colony INDL,
                                        Area G T Road, Delhi - 110 095.


Name of the Public Authority        :   CPIO, Oriental Bank of Commerce,
                                        Regional Office, Delhi 8/1,
                                        Anbdul Aziz Road,
                                        Karol Bagh, Delhi - 110 095.




        The hearing was held on 29 March 2010.



2.      In this case, the Appellant had, in his application dated 6 August 2008, 

requested the CPIO for a number of information regarding the acquisition of the 

account of M/s Kumar Aluminium Ltd by the ARCIL with effect from 30 June 

2008. In his reply dated 10 September 2008, the CPIO declined the information 

claiming it to be in the nature of commercial confidence and as exempt from 

disclosure  under  Section 8(1)  (d)  of  the  Right to Information  (RTI)  Act.  Not 

satisfied with this reply, the Appellant had preferred an appeal on 1 October 

2008. The  Appellate  Authority disposed  of  the  appeal  in  this order  dated  1 

CIC/SM/A/2009/000748
 November 2008 in which he endorsed the decision of the CPIO. Consequently, 

the Appellant has come before the CIC in second appeal.



3.      This case had been heard on 29 March 2010. Both the parties were 

present   during   the   hearing   and   made   their   submissions.   The   Respondents 

submitted that the bank had sold a basket of non­performing accounts to the 

ARCIL for an aggregate consideration and it would not be possible to assign 

any value of each account in the basket. They also objected to the disclosure of 

any information regarding the transaction with the ARCIL claiming that it was a 

commercial transaction made in confidence and disclosure of any information 

might  adversely  affect the competitive  position  of the  ARCIL. The  Appellant 

however argued that since the entire transaction had been made in respect of 

the accounts of the company of which he was the authorised signatory, he had 

a right to know about the transaction.

4. After carefully considering the submissions made by both the parties, we 

are of the view that it would be absolutely proper and within the limits of the law 

if the CPIO would provide to the Appellant information against his first and third 

queries which are purely factual in nature. Therefore, we direct the CPIO to 

provide to the Appellant within 10 working days from the receipt of this order (a) 

the information on whether all the accounts of the company have been acquired 

CIC/SM/A/2009/000748
by   the   ARCIL   and   (b)   a   copy   of   the   assignment   deed/memorandum   of 

understanding   between   the   bank   and   the   ARCIL   strictly   limited   to   the 

transactions  in  respect  of  the  accounts  of  the  company  represented  by  the 

Appellant   only.   If   the   said   assignment  deed/memorandum  of   understanding 

contains   any   reference   or   detail   about   any   other   accounts,   those   may   be 

severed before providing the copy of the document to the Appellant. However, if 

for any reason, it is impossible to segregate the details of the accounts of the 

Appellant from any other accounts mentioned in the said document, the CPIO 

shall clearly say so in his reply.

5. With the above direction, the appeal is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/000748