Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000900
Right to Information Act2005Under Section (19)
Date of hearing : 24 February 2011
Date of decision : 24 February 2011
Name of the Appellant : Shri A Nagappan
No. 9, Ramakrishna Nagar,
Denkanilkottah Road, Opp. Railway
Station, Hossur, Krishnagiri.
Name of the Public Authority : CPIO, Syndicate Bank,
Regional Office, Leelavathi,
1st Floor, 69, Armenian Street,
Chennai - 600 001.
The Appellant was present in person.
On behalf of the Respondent, Shri Srinivasan, PIO was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. The Appellant was present in the Krishnagiri studio of the NIC. The
Respondent was present in the Chennai studio. We heard their submissions.
3. The Appellant had sought the copies of certain records relating to a
particular loan account of a thirdparty customer of the Bank. The CPIO had
denied the information on the ground that it was third party account details.
CIC/SM/A/2010/000900
4. During the hearing, the Appellant argued that as a shareholder of the
Bank he wanted to know if the Bank had strictly followed the procedures laid
down while sanctioning this particular loan and for mortgaging the immovable
property offered by the borrower. He explained that he had reasons to believe
that the property which had been offered as collateral did not belong entirely to
one person and that the Bank had not followed the prudential norms in
sanctioning the loan. On the other hand, the Respondent submitted that all
necessary formalities had been completed and all procedures followed in the
sanction of this loan.
5. Be that as it may, it would be appropriate if the CPIO would confirm to
the Appellant that all the laid down procedure of the Bank had been followed
scrupulously in the sanction of loan in this case including the mortgaging of the
property. We direct the CPIO to do so within 10 working days from the receipt
of this order.
6. The appeal is disposed of accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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)
CIC/SM/A/2010/000900
Deputy Registrar
CIC/SM/A/2010/000900