Central Information Commission Judgements

Mr.Devki Nandan Purohit vs Indian Overseas Bank on 21 June, 2010

Central Information Commission
Mr.Devki Nandan Purohit vs Indian Overseas Bank on 21 June, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001390 dated 25­03­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                   Dated: 21 June 2010



Name of the Appellant                  :   Shri Devki Nandan Purohit
                                           R/o. House No. 2533, 
                                           Jai Lal Munshi Ka Rasta, Chotha 
                                           Choraha, Kan Mhajan Ka Bad,
                                           Chandpole Bazar, Jaipur.


Name of the Public Authority           :   CPIO, Indian Overseas Bank,
                                           Regional Bank, D­23A, 
                                           Prithviraj Road, C - Scheme, 
                                           Jaipur - 302 005.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Gupta,
        (ii)     Shri Durgesh Rangia,
        (iii)    Shri A.K. Mohanty

 

2. In this case, the Appellant had, in his application dated 25 March 2009, 

requested   the   CPIO   for   the   certified   copies   of   the   mortgaged   documents 

relating to the NPA account of M/s Vivek Harsh International. In his reply dated 

21 April 2009, the CPIO denied the information on the ground that it related to a 

matter  sub­judice  and thus  could not  be  furnished.  Against  the  reply  of  the 

CPIO, the Appellant preferred an appeal on 24 April 2009. In his order dated 23 

CIC/SM/A/2009/001390
May 2009, the Appellate Authority endorsed the stand of the CPIO. It is against 

this order that the Appellant has come before the CIC in a second appeal.

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

present in the Jaipur studio of the NIC. The Respondents were present both in 

the Jaipur and the Chennai studios. We heard their submissions. Clearly, there 

is a dispute of ownership in respect of the property mortgaged by the borrower 

for availing of a loan and the present Appellant claims part ownership of the 

said   property.  In   normal  circumstances,  the  account  details  of   a   third  party 

customer cannot be disclosed being held as commercial confidence; however, 

in the special circumstances of this case in which the Appellant has also staked 

claim to part of the said property and has produced documents in support, the 

relevant information cannot be denied to him. In fact, if the bank goes ahead to 

recover the loan dues by auctioning the property, the Appellant might lose his 

share of the property.

4. Therefore,   we   direct   the   CPIO  to   provide   to   the   Appellant   within   10 

working days from the receipt of this order a photocopy of the title deed of the 

property number 2533 along with the site map and the valuation report.

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

CIC/SM/A/2009/001390
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/2009/001390