Central Information Commission Judgements

Mr.Virendra Kumarsinghal vs Canara Bank on 25 June, 2010

Central Information Commission
Mr.Virendra Kumarsinghal vs Canara Bank on 25 June, 2010
                        Central Information Commission
                 File No.CIC/SM/A/2009/901332 dated 22­03­2009
                Right to Information Act­2005­Under Section  (19)




                                                          Dated: 25 June 2010



Name of the Appellant              :   Shri Virendra Kumar Singhal
                                       B­223, Sector - 26,
                                       Noida.


Name of the Public Authority       :   CPIO, Canara Bank,
                                       Circle Office - Delhi,
                                       7th Floor, Ansal Tower, 
                                       38, Nehru Place, New Delhi



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri C.G. Nair, AGM,
        (ii)     Shri R.K. Oberoi, Regional Manager,
        (iii)    Shri V.K. Aggarwal, Manager

 

2. In this case, the Appellant had, in his application dated 22 March 2009, 

requested the CPIO for a few pieces of information concerning the insurance 

and security charges paid in respect of the properties of M/s Hygenic Foods 

Ltd. The CPIO, in his letter dated 5 May 2009, advised the Appellant that since 

the matter was sub­judice, the desired information should rather be obtained 

from the court. Against the response of the CPIO, the Appellant preferred an 

appeal on 1 June 2009. The Appellate Authority, in his order dated 5 June 

CIC/SM/A/2009/901332
2009, endorsed the stand of the CPIO. It is against this order that the Appellant 

has come to the CIC in a second appeal.

3. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions. Although the Respondents claimed that their bank was only one 

of the members of the consortium which financed the above company, the IFCI 

was the principal and all such information would be available only with them. 

However, it is an admitted fact that, as a member of the consortium, this bank 

had borne its share of the security and insurance costs as indicated to them by 

the IFCI. In view of this, we direct the CPIO to provide to the Appellant within 10 

working   days   from   the   receipt   of   this   order   the   photocopy   of   all   the 

correspondence between the Canara Bank and the IFCI in this matter including 

any bills that might have been raised by the IFCI towards the security and the 

insurance charges in respect of the assets of the above company.

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

5. 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.

CIC/SM/A/2009/901332
(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/901332