Central Information Commission Judgements

Shri.Ramavtar Gupta vs Canara Bank on 17 March, 2011

Central Information Commission
Shri.Ramavtar Gupta vs Canara Bank on 17 March, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001021
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                   17 March 2011


Date of decision                       :                                   17 March 2011



Name of the Appellant                  :   Shri Ramavtar K Gupta
                                           Tigrania Udyog, Tigrania House,
                                           Tigrania Nagar, Tigrania Road,
                                           New Mumbai Agra Road, Nasik  422 011.


Name of the Public Authority           :   CPIO, Canara Bank,
                                           Strategic Planning & Development Wing,
                                           Head Office, 112, J C Road, 
                                           Bangaluru.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Chiniwar, CPIO,
        (ii)     Shri Ravichandran, PIO



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Nashik studio of the NIC. The Respondent was present in the 

Bangalore studio. We heard their submissions.

3. The   Appellant   had   made   a   number   of   queries   relating   the   property 

CIC/SM/A/2010/001021
mortgaged in a certain loan account and the disposal of that property by the 

bank.   The   CPIO   had   advised   him   to   deposit   the   application   fee   in   the 

appropriate manner and to approach the CPIO of the Bank in Mumbai. Instead, 

the  Appellant  once  again  approached  the  CPIO  in   the  head  office  with  the 

appropriate application fee. On this, the CPIO informed him that his queries did 

not strictly amount to information and that he was seeking mostly opinion or 

clarification from the CPIO. We carefully considered the queries made by the 

Appellant. Indeed, these cannot be strictly said to be referring to any specific 

information within the meaning of Section 2(f) of the Right to Information (RTI) 

Act. However, from his submissions, it appeared that the Appellant was keen to 

know  about  the   details  in   the  file  relating  to   the   property  mortgaged  in   the 

relevant loan account and the manner in which the Bank had disposed of that 

property.

4. We do not see any particular reason why these records should not be 

shown to him. Therefore, we direct the CPIO to invite the Appellant on any 

mutually convenient date within 15 working days from the receipt of this order 

and to show him all the relevant files on this subject. After inspection, if the 

Appellant would choose to get the photocopies of some of those records, the 

CPIO shall provide the same to him free of charge.

5. The appeal is disposed of accordingly.

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

(Satyananda Mishra)

CIC/SM/A/2010/001021
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001021