Central Information Commission Judgements

Mr.Subhash Chandra Dash vs Banking Division on 17 May, 2010

Central Information Commission
Mr.Subhash Chandra Dash vs Banking Division on 17 May, 2010
                          Central Information Commission
                Complaint No.CIC/SM/C/2009/001132 dated 07­05­2009
                  Right to Information Act­2005­Under Section (18)




                                                                 Dated:  17 May 2010


Name of the Complainant               :    Shri Subhash Chandra Dash
                                           S/o Late Shri Narasing Dash,
                                           Partnera of Hotel Narasingh Dash,
                                           Main Road, Nabrangpur - 764 059.


Name of the Public Authority          :    CPIO, Utkal Gramya Bank,
                                           Controlling Office Maharanipeta,
                                           Jeypore, Distt - Koraput,
                                           Orissa - 764 001.



         The Complainant was present in person.

         On behalf of the Respondent, the following were present:­
         (i)       Shri K. Sudhakar Rao,
         (ii)      Shri P.K. Tripathi



2. In this case, the Complainant had, in his application dated 7 May 2009, 

requested the CPIO for the reasons for the Bank not taking any legal action in 

time for recovery of his loan which had become NPA in 2000. In his reply dated 

11   May   2009,   the   CPIO   advised   him   that   his   queries   where   vague   and 

irrelevant and therefore there was no information to be shared. It is against this 

that  the Complainant has  directly  come  to  the  CIC  instead  of  preferring  an 

appeal before the Appellate Authority.

CIC/SM/C/2009/001132

3. We heard this case through videoconferencing. The Complainant was 

present in the Nabarangapur studio of the NIC along with his representative. 

The   Respondents   were   present   in   the   Koraput   studio.   We   heard   their 

submissions. It is true that the Complainant has asked for the reasons about 

why the Bank did not initiate legal action against him for recovery of the loan. If 

such information is held in the form of any record or file, the CPIO must provide 

a copy of that. However, if no such information is held in any file or document, 

obviously, the CPIO cannot be expected to create it anew. Therefore, we direct 

the CPIO to provide to the Appellant within 10 working days from the receipt of 

this order, the photocopy of the relevant file/record wherein the reasons for the 

Bank not initiating any legal action against the Appellant after he became a 

defaulter   are   recorded.   If   there   is   no   such   record   or   file   containing   such 

information, the CPIO shall, in a sworn affidavit, state that the reasons for not 

initiating any legal action earlier are not available.

4. With the above direction, the appeal is 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.

CIC/SM/C/2009/001132
(Vijay Bhalla)
Assistant Registrar 

CIC/SM/C/2009/001132