Central Information Commission Judgements

Mr.Fidaali Dawood Kadiwala vs Bank Of Baroda on 15 July, 2011

Central Information Commission
Mr.Fidaali Dawood Kadiwala vs Bank Of Baroda on 15 July, 2011
                      Central Information Commission, New Delhi
                              File No.CIC/SM/A/2010/001158 & 1159
                   Right to Information Act­2005­Under Section  (19)



Date of hearing                          :                                 15 July 2011


Date of decision                         :                                 15 July 2011



Name of the Appellant                    :   Shri Fidaali Dawood Kadiwala,
                                             Shop No. 137, Commercial Complex,
                                             New Sardar Market, Puna Kumbhariya 
                                             Road, Surat City


                                             Shri Dilipbhai Vallabhbhai Kanani
                                             Shop No. 19, Commercial Complex,
                                             New Sardar Market, Puna Kumbhariya 
                                             Road, Surat City.


Name of the Public Authority             :   CPIO, Bank of Baroda,
                                             Regional Office, Surat Region, 3rd Floor, 
                                             Saifee Bldg. Nanpura, Dutch Road, 
                                             Surat - 395 001.



        Both the Appellant's were not present in spite of notice.

        On behalf of the Respondent, Shri Ajit Tripathi was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We heard both these cases together since the subject matter in both 

these appeals is identical. In spite of notice, the Appellants did not report in the 

NIC studio at Surat. However, the Respondent was present there on behalf of 

the bank and made his submissions.

3. In   two  identical  applications,  the  Appellants  had  sought  a   number  of 

CIC/SM/A/2010/001158 & 1159
details about the  loans sanctioned to him and some others. The CPIO had 

denied the information on the ground that it was related to a case of fraud and 

some investigation was underway and that the disclosure of information at this 

stage could adversely affect the investigation. He had cited the provisions of 

Section 8(1) (h) in support of his decision. Later, the Appellate Authority held 

that while the information regarding other customers need not be disclosed, the 

information relating to the Appellants themselves should be provided to them. 

Following this, the CPIO provided the available information.

4. During the hearing, the Respondent clarified that the original loan had 

been sanctioned by a cooperative bank which had merged in some other bank 

which in turn was taken over later by the Bank of Baroda and, therefore, not all 

the relevant records were available with them. He further submitted that, based 

on whatever records the bank had, all the queries of the Appellants had been 

addressed and information provided after the Appellate Authority’s directions. 

On our instruction, the Respondent read out the contents of the reply given by 

the CPIO and we found the information provided to be adequate. The bank, the 

CPIO cannot be compelled to produce those records which are not available in 

the first place. In any case, most of the queries have been addressed, based on 

the available records. Thus, there is nothing more the bank can provide against 

these queries.

5. The appeals are disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

CIC/SM/A/2010/001158 & 1159
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)
Deputy Registrar

CIC/SM/A/2010/001158 & 1159