Central Information Commission Judgements

Mr.Bhagwan Sahai vs Punjab National Bank on 19 July, 2010

Central Information Commission
Mr.Bhagwan Sahai vs Punjab National Bank on 19 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001619 dated 31­05­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                   Dated: 19 July 2010



Name of the Appellant                  :   Shri Bhagwan Sahai
                                           1595, Sanjay Nagar,
                                           Near Baba Ramdev Temple,
                                           Jaipur - 302 021.



Name of the Public Authority           :   CPIO, Punjab National Bank,
                                           Rajendra Bhawan, Rajendra Place,
                                           Head Office, New Delhi.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri N.K. Adlakha, Chief Manager was 

present.

 

2. In this case, the Appellant had, in his application dated 31 May 2009, 

requested   the   CPIO   to   explain   the   procedure   for   selling   or   auctioning 

mortgaged  house  property  for  recovery  of  loan.  In  his  reply  dated  22  June 

2009, the CPIO  explained  that  the  procedures/rules  followed  in  such  cases 

were the same as mentioned in the Civil Procedure Code and the SARFESI 

Act. Not satisfied with this reply, he preferred an appeal on 7 July 2009. The 

Appellate Authority disposed of the appeal in his order dated 8 August 2009 in 

which he endorsed the order of the CPIO. Now, the Appellant has approached 

the CIC in second appeal.

CIC/SM/A/2009/001619

3. We heard this case through videoconferencing. The Appellant was not 

present in spite of notice. The Respondent was present in our chamber. We 

heard his submissions. We find that the CPIO could have sent copies of the 

relevant circulars/guidelines/instructions of the bank regarding the procedure to 

be followed when a mortgaged house property for recovery of a housing loan 

has   to   be   sold/auctioned.   Therefore,  we   direct   the   CPIO   to   forward   to   the 

Appellant within 10 working days from the receipt of this order, the copy of any 

circular/guideline/instruction which lays down the formalities and the procedures 

to be adopted while selling/auctioning such a house property in the process of 

recovery of housing loan.

4. The case is, thus, disposed off.

5. 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/2009/001619