Central Information Commission Judgements

Shri Chandan Pal Sharma vs State Bank Of Bikaner & Jaipur on 3 December, 2009

Central Information Commission
Shri Chandan Pal Sharma vs State Bank Of Bikaner & Jaipur on 3 December, 2009
                            Central Information Commission
                 Appeal No.CIC/SM/A/2009/000304 dated 03-06-2008
                  Right to Information Act-2005-Under Section (19)


                                                       Dated: 3 December 2009


Name of the Appellant              :   Shri Chandan Pal Sharma
                                       Krishana Bhawan Ward No. 16,
                                       Meem Kayana Road, Singh Wala Teema,
                                       Khetri District, Jhunjhunu,
                                       Rajasthan.

Name of the Public Authority       :   CPIO, State Bank of Bikaner & Jaipur,
                                       Khetri, Jhunjhunpur,
                                       Rajasthan.

        The Appellant was present in person.

        On behalf of the Respondent, the following were present:-
        (i)     Shri S.N. Sharma, CPIO,
        (ii)    Smt. Ganga Sani, Branch Manager


2. In this case, the Appellant had his application dated June 3, 2008,

requested the CPIO for a number of details of regarding the plot of land

against which the Bank could sanctioned certain loan to one Ram Kishen.

The CPIO in his reply dated July 4, 2008, denied the information claiming it

to be personal in nature. Against this denial of information, the Appellant

moved the first Appellate Authority on July 23, 2008. The Appellate

Authority disposed of the appeal in his order dated August 8, 2008 by fully

concurring with the views of the CPIO. It is against this order that the

Appellant has come before the CIC in second appeal.

3. We heard this case through videoconferencing. The Appellant was

present in the Jhunjhunu studio of the NIC whereas the respondents were

present both in the Jhunjhunu and the Jaipur Studios. We heard their

submissions. The Appellant argued that since the plot of land against which

CIC/SM/A/2009/000304
the Bank had sanctioned the loan had been cancelled by the Collector and

this cancellation had been upheld by the High Court of Rajasthan, obviously,

the loan had been given against a wrong property. He wanted to know about

these details since, in his opinion, the loan had been sanctioned against a

property which the borrower did not own.

4. The respondent submitted that they had a valid property document in

that possession against which the loan had been sanctioned. In the

circumstances presented by both the parties, we think that the CPIO should

verify the records and find out if the plot of land against which the loan had

been sanctioned in the indeed the one the Patta of which the Collector had

cancelled on 18 December 1984 as mentioned in the order of the High Court

or it is a different plot of land. If it is the same plot of land, the CPIO shall

provide the desired information in its entirety within 10 working days from

the receipt of this order. However, if the plot of land is different from the

Patta of which had been cancelled, then he shall only state this fact and

give no further details about the loan account.

5. With the above directions, 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/2009/000304