Central Information Commission
File No.CIC/SM/A/2010/000163
Right to Information Act2005Under Section (19)
Dated: 31 August 2010
Name of the Appellant : Smt. Manjira Datta
11/B22, Rakesh Deep Building,
Yusuf Sarai Comm. Complex,
New Delhi - 110 049.
Name of the Public Authority : CPIO, Corporation Bank,
Head Office, P.B.No.88,
Mangaladevi Temple Road,
Pandeshwar, Mangalore - 575 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Srikant was present.
2. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondents were present in the Mangalore
studio of the NIC. We heard their submissions.
3. The Appellant had wanted to know a few details about the original title
deeds furnished in connection with a certain loan case. The CPIO had denied
to disclose any such information on the ground that the matter was pending
before the District Consumer Redressal Forum, Delhi. The Appellate Authority
had also endorsed this decision. After carefully considering the submissions of
the Respondents and the facts of the case, we are of the view that the CPIO
CIC/SM/A/2010/000163
should provide the desired information as there is no provision for the denial of
any information merely because some matter is pending before a court of law
unless of course there is an express prohibition ordered by the relevant court
against the disclosure of such information.
4. Therefore, we direct the CPIO to permit the Appellant to inspect the
relevant records in the branch concerned within 10 working days from the
receipt of this order and to provide the desired information including the
photocopy of any circular/guideline on the subject of return of original sale/title
deeds held by the bank after the mortgage has been redeemed/loan has been
fully repaid and the account closed.
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/2010/000163