Central Information Commission Judgements

Mr.Sunil Aggarwal vs Oriental Bank Of Commerce on 9 September, 2011

Central Information Commission
Mr.Sunil Aggarwal vs Oriental Bank Of Commerce on 9 September, 2011
                         CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi- 110067
                                 Tel No: +91-11-26161796

                                                          Decision No. CIC/SM/A/2010/001561/SG/14510
                                                                 Appeal No. CIC/SM/A/2010/001561/SG

Relevant Facts

Emerging from the Appeal:

Appellant                                                    : Mr. Sunil Agarwal
                                                               Sunil Handloom
                                                               F- 7/11, Sector 15
                                                               Rohini, Delhi- 110085

Respondent                                                   : Mr. Y. P. Sadana
                                                               Public Information Officer & Chief Manager
                                                               Oriental Bank of Commerce
                                                               Regional Office
                                                               97, Sonepat Road
                                                               Rohtak, Haryana

RTI Application filed on                                     : 11.08.2010
PIO Replied on                                               : 10.09.2010
First Appeal filed on                                        : 15.09.2010
Order of the FAA                                             : Not mentioned.
Second Appeal filed on                                       : 10.11.2010

Sl.                      Information Sought                                           PIO's Reply
1.    In relation to the CC Limit and Loan Account with the            We are submitting the photocopies of all the
      Ganaur Branch, provide the details/guidelines of our loan a/c    documents asked for.

and CC a/c including photocopies of all agreements executed
between us (borrower and bank)

2. At the time of sanctioning our loan, we have submitted We are submitting photocopies of all the
requisite documents/paper. Provide the photocopies of all documents submitted by the Complainant.
such documents.

3. Provide the acknowledgment and certified copy of our We are submitting photocopy of the
conveyance deed of plot no. 436, HSIIDC, Barhi. conveyance deed of plot no. 436, HSIIDC,
Barhi.

4. Provide the bank statements of both accounts from the We are submitting statements of both
opening date to till date. accounts from opening till date.

5. Provide the copy of sanction letter. We are submitting photocopy of sanction
letters.

6. We have sent a letter to the manager, branch Ganaur by Photocopy of the letter is enclosed. No letter
registered post on 03.05.2010 regarding intimation of loss has been refused. The letter is on our record.
due to hazardous fire in our factory located at plot no. 436, Mr. Neeraj Sharda is the person responsible
Barhi but the letter was returned undelivered. Explain the for receiving registered posts and Mr. Taresh
reason behind the abovesaid refusal of the letter and who was Ranjan in the absence of the former.
responsible for receiving postage/letter?

7. We have sent a complaint to the regional office, Rohtak Point no. 7 belongs to you.

regarding the refusal of letter. What action has been taken by
the Bank on our complaint? Provide the action taken report
and noting of the order.

8. As per the sanction letter dated 15.03.2008 issued by the At the time of sanction dated 15.03.2008, it
Bank, Branch Ganaur with the terms that the building and was admitted that policy will be insured
stock shall get insured every year in the joint name of Bank every year only on that condition which is
and party by debiting your party loan a/c. It is evident that specifically mentioned in the Agreement of
the Bank deducted the premium amount for the insurance Hypothecation of assets. Condition no. 26
policy. However, Bank neither gave us intimation and receipt clearly points out that the borrower had to
of the insurance policy nor provided us with the details of
supply goods, raw materials, semi finished
our insurance. Kindly provide the insurance policies. goods form time to time. Since, the borrower
failed to submit the same, the Bank cannot
be held responsible for non- renewal of
insurance policy.

9. Kindly explain the basis and justification to purchase an No insurance policy has been purchased on
insurance policy after loss worth Rs. 20 lakh of goods, account of the Borrower and entry dated
material and damage of building due to fire. 08.05.2010 has been wrongly debited in the
Borrower’s account. The same has been
rectified on 1.09.2010 & 3.09.2010.

10. Provide the name and contact details of the FAA. Point 10 belongs to you.

11. Provide the name and address of competent authority for Point 11 belongs to you.

redressal of any dispute with the Bank.

Grounds of First Appeal
The Appellant through various points of objections has stated that the information provided by the PIO
is incomplete, incorrect and misleading.

Order of the First Appellate Authority
Not mentioned.

Grounds of Second Appeal
The Appellant has stated that the PIO has given incomplete, incorrect and misleading information and
no order has been passed by the First Appellate Authority till date.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Sunil Agarwal;

Respondent Mr. Y. P. Sadana, PIO & Chief Manager on video conference from NIC-Rohtak Studio;

The PIO has provided most of the information but is now directed to give the following
additional information:

1­ Query-2: The attested photocopies of the security cheques given by the Appellant. If no
security cheques are available on the records this should be stated.
2- Query-3: Provide the copy of the acknowledgment receipt of the conveyance deeds. If no
such acknowledgement is available on the record this should be stated.
3­ Query-7: Provide the reply which was sent to the Appellant with respect to the Complaint.
4­ Query-8: The respondent claims that he has sent the insurance policies for both the account.

The appellant states he has not received. The PIO is directed send the copies of insurance
policies once again alongwith a covering letter stating the details about the insurance
policies.

5­ Query-9: The attested copies of the voucher for debit entries of Rs.5063/- on 08/05/2010
and credit entry of the same amount on 03/09/2010.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 30 September 2011.

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
09 September 2011
(In any correspondence on this decision, mention the complete decision number. (NS)