Central Information Commission Judgements

Mr.V P Monga vs Punjab National Bank on 21 May, 2010

Central Information Commission
Mr.V P Monga vs Punjab National Bank on 21 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001169 dated 31­10­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                          Dated: 19 May 2010



Name of the Appellant                    :    Shri V P Monga
                                              59, Hemkunj, Vijay Park,
                                              Dehradun, Uttrakhand - 248 001.


Name of the Public Authority             :    CPIO, Punjab National Bank,
                                              Circle Office,
                                              Muzaffarnagar.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Dharamveer Singh was present.

 

2. In this case, the Appellant had, in his application dated 31 October 2008, 

requested the CPIO to furnish certain information about a house in Dehradun 

which was auctioned by the respondent bank. In his reply dated 17 November 

2008,   the   CPIO   rejected   the   request   on   the   ground   that   the   requested 

information was exempted from disclosure under the Section 8 (1) (j) of the RTI 

Act.   Against   this,   the   Appellant  preferred   an   appeal   by   the   letter   dated   12 

December 2008. The Appellate Authority in his order dated 29 December 2008, 

endorsed the stand of CPIO. It is against this order that the Appellant has come 

to the CIC in a second appeal.   

3. We heard this case through videoconferencing. The Appellant was not 

present in spite of notice. The Respondent was present in the Muzaffarnagar 

CIC/SM/A/2009/001169
studio of the NIC. We heard their submissions. We do not agree with the CPIO 

that the desired information could be denied under the said provisions at all. In 

fact, the bank had sold a property by open auction and, therefore, for the sake 

of transparency, details about such auction should be available in the public 

domain. In view of this, we direct the CPIO to provide to the Appellant within 10 

working days from receipt  of  this order  such  details as the number  of  bids 

received, copy of the valuation report, if any, the date of the opening of the bids, 

the name of the person in whose favour the bid was awarded, the minimum and 

maximum amount of the bids received, the number of bidders who deposited 

EMD, the total amount of EMD forfeited, if any, if the successful bidder has 

deposited the full amount of the bid, the date of executing the sale agreement 

and the date on which possession was given to the successful bidder.

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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/001169