Central Information Commission
File No.CIC/SM/A/2009/000938 dated 27012009
Right to Information Act2005Under Section (19)
Dated: 21 May 2010
Name of the Appellant : Shri R K Sharma
37/575, Tri Nagar,
Onkar Nagar, Delhi - 110 035.
Name of the Public Authority : CPIO, Syndicate Bank,
Regional Office, Delhi,
6, Bhagwan Dass Road,
New Delhi - 110 001.
The Appellant was present along with Shri G.S. Chaturvi.
On behalf of the Respondent, the following were present:
(i) Shri M.K. Jain, DGM,
(ii) Shri Rajagopal, Manager (IR),
(iii) Shri Kavindra Solank, Manager (Law)
2. In this case, the Appellant had, in his application dated 27 January 2009,
requested the CPIO for some information relating to the CA/OD Account
No.2250 of M/s. Aradhana Associates being operated in the Syndicate
Branch, Tilak Nagar, New Delhi . The Appellant wanted to know under what
authority did the Branch Manager accommodate this account holder beyond the
sanctioned limit of Rs.20 lakh and also wanted to know whether the concerned
Branch Manager was subsequently promoted. In his reply dated 6 February
2009, the CPIO denied the information taking recourse to Section 8(1)(d) and
(h) of the Right to Information (RTI) Act. Not satisfied with the response of
CPIO, the Appellant preferred an appeal on 2 March 2009. The Appellate
CIC/SM/A/2009/000938
Authority upheld the decision of the CPIO in his order dated 6 March 2009 by
taking recourse to Section 8(1)(e) & (j) to reinforce his decision for not providing
the information the others in his order dated 6 March 2009 . Not satisfied with
the decision of the Appellate Authority, the Appellant has come to the CIC in
second appeal.
3. Both the parties were present during the hearing. We heard their
submissions. We carefully considered the request for information. We do not
agree with the CPIO that the desired information could be denied merely on the
ground that the matter was pending before the DRT. After all, admittedly, since
the deceased wife of the Appellant had been a guarantor in this case, the
Appellant himself has been implicated in the recovery proceedings. Therefore,
he has every right to get all the information regarding this loan account case.
4. We direct the CPIO to provide to the Appellant within 10 working days
from the receipt of this order, the following information:
i) photocopy of the relevant records showing the enhancement of the original
limit, if any;
ii) photocopy of the enquiry report, if any enquiry had been ordered into the
matter of enhancement of the limit as above as well as the copy of any
order/record showing if any action had been taken after the enquiry;
iii) photocopy of the stock statements of the account holder;
iv) photocopy of the statement of account; and
CIC/SM/A/2009/000938
v) photocopy of the promotion order, if any, of the Branch Manager who had
decided about the enhancement of the limit.
5. With the above directions, the appeals is disposed off.
6. 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/2009/000938