Central Information Commission
Appeal No.CIC/PB/A/2008/00849-SM dated 12.12.2007
Right to Information Act-2005-Under Section (19)
Dated: June 25, 2009
Name of the Appellant : Shri Gopal Lal Mahawar, Jaipur
Name of the Public : CPIO, IDBI Home Finance Limited, 3rd
Authority Floor, Kachenjunga Building,
18 Barakambha Road, New Delhi.
The Appellant was not present.
On behalf of the Respondent, Shri Sharath Kumar Shetty, General
Manager, was present.
The case in brief is as under.
The Appellant had, in his application dated 12 December 2007,
requested the CPIO for certain information regarding the housing loan
sanctioned to one Nathuram Verma with whom he had some agreement. The
CPIO replied on 22 January 2008 and informed him that the said housing
loan was sanctioned to another individual and the necessary information in
this regard had already been provided to that borrower. Not satisfied with
the reply, he filed an appeal before the Appellate Authority on 2 February
2008. Following this, the authorised signatory in the Bank wrote to him on
29 April 2008 in English and on 5 May 2008 in Hindi providing further details
on the loan. In the meanwhile, however, the Appellant had already written
to the CIC by way of a second appeal alleging that he had not been provided
with the desired information.
2. During the hearing, the Appellant was not present. The Respondent
was present and made his submissions. He had also filed written comments
on the appeal. The Appellant had written to the Branch Manager of the IDBI
CIC/PB/A/2008/00849-SM
Home Finance Ltd on 5 May 2008 acknowledging receipt of complete
repayment instalment statement and PDC details. He also indicated in that
letter that if he would need any more information, he would do so in future,
meaning thereby that he was satisfied with the information sent by the
CPIO. It is obvious that the Appellant had sought the loan account details of
a third party. Normally, such information should be exempt from disclosure
being in the nature of commercial confidence as provided in Section 8(1) (d)
of the Right to Information (RTI) Act. In this case, however, the CPIO
disclosed all the details of the borrower ‘s loan account. There is nothing
more to be done in this case since all the information has already been
provided to the Appellant to his satisfaction.
3. The appeal is, thus, disposed off.
4. 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
Copy to:
01. Shri Gopal Lal Mahawar, C/o Shri Ram Sahay, Plot No. 54, Joshi Colony, Near
Kanwar Nagar, Brahmpuri, Jaipur – 302 002.
02. The CPIO, IDBI Home Finance Limited, 3rd Floor, Kachenjunga Building, 18 Barakambha
Road, New Delhi.
CIC/PB/A/2008/00849-SM