Central Information Commission Judgements

Mr. Krishna Kumar Agrawal vs Bank Of India, on 16 August, 2011

Central Information Commission
Mr. Krishna Kumar Agrawal vs Bank Of India, on 16 August, 2011
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                           Decision No. CIC/SM/A/2011/000392/SG/14089
                                                                  Appeal No. CIC/SM/A/2011/000392/SG
Relevant facts emerging from the Appeal:

Appellant                                 :       Mr. Krishna Kumar Agrawal,
                                                  RSB Compound, New Sarkanda,
                                                  Main Road, Bilaspur.

Respondent                                :       Mr. R. K. Verma
                                                  CPIO & Deputy Zonal Manager,
                                                  Bank of India,
                                                  1st Floor, G.D. Shesh Nilayam,
                                                  Tatiya Para, Raipur.

RTI application filed on                  :       01/10/2010
Reply of PIO                               :      23/10/2010
First Appeal filed on                     :       04/11/2010
Order of the FAA on                       :       06/12/2010
Second Appeal received on                 :       19/11/2010

Sl.                                   Information Sought                                       Reply of the PIO
1.    Provide complete record, approvals and permission with all related documents to         No reply.
      begin the action and appointment of Authorized Officer to act the SARFASIS Act
      Notice under Section 13 (2) and (4) for the account nos. 947030130340003,
      947025170230038 and 94706210000001 with details.
2.    Provide complete record, details of Property Mortgaged by Krishna Kumar                 Information
      Agrawal and Sh. Pawan Kumar Agrawal, in respect with each of the facility/ loan         provided below.
      sanction in his favour or any part of with their Rin Puslika, Revenue B-I and P-II
      reports, Search Report, Valuation Reports, Mortgage Deed, TDR/FDR details and
      other documents related with the same.
3.    Provide complete record, if any, of the mortgaged property re-valued by the Penal       Information
      Valuer of the Bank or any other Valuer, after sanction of loans account nos.            provided below.
      947030130340003, 947025170230038 and 94706210000001. If the Bank does not
      re-value the mortgaged properties and is having the record of report of the
      valuations. Please specify in written statement clearly and supply the same.
4.    Provide complete record, approvals and permissions by the Bank to appoint               Information sought
      authorized officer with their name and address of the officer to process the auction    is of the nature of
      of property under Section13 (2) and (4) of SARFASIS Act along with Section 9 of         commercial
      Security Interest (Enforcement) for getting the valuation of property by the            confidence      and
      approved valuer of the Bank for concluding the auction and declaring the upset          exempted      under
      prices of the mortgaged properties related to the account nos. 947030130340003,         Section 8 (d) for
      947025170230038 and 94706210000001.                                                     disclosure.
5.    Provide complete information, the name and address of the approved valuer with          Information sought
      their license copy and other certificates, who submitted the valuation report of        is of the nature of
      properties to authorized officer with the consent letter for declaring and submitting   commercial
      the upset prices of the mortgaged properties for the said loan account nos.             confidence      and
      947030130340003, 947025170230038 and 94706210000001.                                    exempted      under
                                                                                              Section 8 (d) for
                                                                                              disclosure.

Information for Query nos. 2 and 3:
Details of Properties mortgaged and their valuation:

                                                                                                      Page 1 of 2
 a) A/C No. 947030130340003 M/s Samridhi Consrtuction
S. No.   Name of the property owner      Details of the property                                    Valuation
                                                                                         st
    1. Mr. Pawan Kumar Agrawal       Land and Building situated at                     1 Rs. 2.80 Lac as of 04.05.05.
                                     PH No. 20 Kh No. 704/1.                           2nd Rs. 4.35 Lac as on 17.08.06.
                                     708/1. 709/2. 710 & 711/3                         3rd Rs. 3.79 Lac as on 01.07.09,
                                     Total Arca. 2.14 Sarkanda,
                                     Bilaspur.
    2. Mr. K.K. Agrawal              Land & Building situated at                       1st Rs. 75.86 Lac as on 14.03.05
                                     plot no. 206/2 Khasra No.                         2nd Rs. 84.45 Lac as on _____
                                     704/6 and 708/8 at Sarkanda,
                                     Bilaspur.

b) A/C no. 947025170230038 Krishna Kumar Agrawal: property of Mr. Pawan Kumar Agrawal.
Details are same as mentioned above against S. No. 1.

c) A/C No. 947062610000001 Mortgage Loan Krishna Kumar Agrawal.
  S.       Name of the Property          Details of the Property           Valuation
 No.              Owner
     1. Mr.Pawan Kumar Agrawal     Diverted plot area 5.09 acre Rs. 15.27 Lacs of 01.07.2009.
                                   situated at Khasra No. 49.50/1
                                   mouza birkona P-II No. 17,
                                   Bilaspur.

Grounds for the First Appeal:
Unsatisfactory reply of the PIO.

Order of the First Appellate Authority (FAA):
The remaining information point wise is mentioned below:
   1. If a loan account turned to NPA, the SARFAESI action can be initiated. Hence, no special approval is
       necessary and the officer of Chief Manager Rank can act as Authorized Officer.
   2. Copies of the Valuation reports with the name and address of the valuer is enclosed.
   3. Certificate issued by Chief Commissioner of Income Tax and the copy of the Degree is enclosed.
   Since all the information has been provided, the appeal is disposed off.

Ground of the Second Appeal:
Unsatisfactory reply of the PIO to the Appellant. Also, the FAA disposed of the appeal despite unsatisfactory
reply.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. N. R. S. Prabhakar, Sr. Manager on behalf of Mr. R. K. Verma, CPIO & Deputy
General Manager on telephone no. 0771-242790;
The respondent points out that the FAA has provided the information with respect to query-1, 4
& 5. Thus it appears that all the information available no the records has been provided.

Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
16 August 2011
(In any correspondence on this decision, mention the complete decision number.) (kh)
Page 2 of 2