Central Information Commission
File No.CIC/SM/A/2009/901332 dated 22032009
Right to Information Act2005Under Section (19)
Dated: 25 June 2010
Name of the Appellant : Shri Virendra Kumar Singhal
B223, Sector - 26,
Noida.
Name of the Public Authority : CPIO, Canara Bank,
Circle Office - Delhi,
7th Floor, Ansal Tower,
38, Nehru Place, New Delhi
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri C.G. Nair, AGM,
(ii) Shri R.K. Oberoi, Regional Manager,
(iii) Shri V.K. Aggarwal, Manager
2. In this case, the Appellant had, in his application dated 22 March 2009,
requested the CPIO for a few pieces of information concerning the insurance
and security charges paid in respect of the properties of M/s Hygenic Foods
Ltd. The CPIO, in his letter dated 5 May 2009, advised the Appellant that since
the matter was subjudice, the desired information should rather be obtained
from the court. Against the response of the CPIO, the Appellant preferred an
appeal on 1 June 2009. The Appellate Authority, in his order dated 5 June
CIC/SM/A/2009/901332
2009, endorsed the stand of the CPIO. It is against this order that the Appellant
has come to the CIC in a second appeal.
3. Both the parties were present during the hearing and made their
submissions. Although the Respondents claimed that their bank was only one
of the members of the consortium which financed the above company, the IFCI
was the principal and all such information would be available only with them.
However, it is an admitted fact that, as a member of the consortium, this bank
had borne its share of the security and insurance costs as indicated to them by
the IFCI. In view of this, we direct the CPIO to provide to the Appellant within 10
working days from the receipt of this order the photocopy of all the
correspondence between the Canara Bank and the IFCI in this matter including
any bills that might have been raised by the IFCI towards the security and the
insurance charges in respect of the assets of the above company.
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/A/2009/901332
(Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2009/901332