Central Information Commission Judgements

Mr. Suraj Prakash vs Canara Bank on 3 September, 2010

Central Information Commission
Mr. Suraj Prakash vs Canara Bank on 3 September, 2010
                           Central Information Commission
                            File No.CIC/SM/A/2009/001937 
                  Right to Information Act­2005­Under Section  (19)




                                                               Dated: 3 September 2010



Name of the Appellant                  :   Shri Suraj Prakash
                                           D­181, Defence Colony,
                                           New Delhi - 110 024.



Name of the Public Authority           :   CPIO, Canara Bank,
                                           Circle Office Delhi,
                                           7th Floor, Ansal Tower, 38,
                                           Nehru Place, New Delhi - 19.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri C.G.Nair, CPIO,
        (ii)     Shri Prabhat Rajvanshi, Manager

 

2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions. The Appellant had wanted a copy of the due diligence report on a 

specific property which had been mortgaged to the bank in a particular loan 

case   and  which  property  the   bank  had  since  taken   possession  of   for  non­

payment  of   the   loan  and  had   proposed  to   sale   by  auction.  The   CPIO  had 

denied the information claiming exemption under Section 8(1) (e) and (j) of the 

Right   to   Information   (RTI)   Act.   The   Appellate   Authority   had   endorsed   the 

decision of the CPIO.

CIC/SM/A/2009/001937

3. After hearing both the parties and after carefully considering the facts of 

the case, we do not find any merit in the decision of the CPIO nor that of the 

Appellate Authority. The due diligence report for a property the possession of 

which has already been taken over by the bank for non­payment of the loan 

and put on auction, cannot be any longer denied as personal information or as 

an information held in commercial confidence. On the contrary, the bank must 

place the due diligence report in the public domain so that the intending bidders 

satisfy themselves about the status of the property before participating on the 

auction.

4. In the light of the above, we direct the CPIO to provide to the Appellant 

within 10 working days from the receipt of this order a photocopy of the due 

diligence report for this particular property.

5. With the above direction, the appeal 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/2009/001937