CENTRAL INFORMATION COMMISSION
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Telefax:011-26180532 & 011-26107254 website: cic.gov.in
Appeal No. CIC/WB/A/2009/000833-DS
Appellant : Shri K.D. Singh, Ambala City
Public Authority : United India Insurance Company Limited, Chandigarh
(through Shri Rup Singh Azad, Deputy Manager/CPIO)
Date of Hearing : 12/02/2010
Date of Decision : 12/02/2010
Facts
:-
The appellant Shri K.D. Singh, vide his RTI application dated 20/03/2009, sought
information regarding the basis and department policy under which the interest free vehicle loan
was granted to Shri Anil KumarArora, Development Officer, Karnal and others. The information
sought was from 01/01/2008 to till date.
2. This was responded to by the CPIO vide his letter dated 25/03/2009 stating that the
information asked for by the appellant was in respect of third person for which consent from the
person concerned was necessary. The CPIO denied to give the information citing exemption
granted u/s 8(1)(e) of the RTI Act.
3. Dissatisfied with the decision of the CPIO, the appellant preferred his first appeal before
the FAA on 12/05/2009 which was responded to by FAA vide his order dated 23/06/2009
upholding the stand taken by the CPIO.
4. Hence, the present appeal.
5. The matter came up for hearing today. The appellant is present. The public authority is
represented by the officers mentioned above. It is the submission of the appellant that he has not
received full and complete information sought by him from the CPIO.
6. In respect of Q i), the appellant has sought information regarding the amount of interest-
free vehicle loan to which Shri Anil Kumar Arora, Development Officer was entitled and the price
of the vehicle which he purchased with the loan.
7. Furthermore, he has sought to receive a copy of the policy and rules under which interest-
free vehicle loan have been granted to the above mentioned person along with hypothecation
documents.
DECISION
8. The public authority is directed to provide the appellant with a copy of the rules pertaining
to grant of interest-free loans for purchase of cars to Development Officers along with the amount
of the loan sanctioned to Shri Arora.
9. However, the information regarding the price at which the vehicle was purchased by the
third party is exempt from disclosure under sub section (j)() of section 8(1) o the RTI Act.
10. The appellant has sought copies of the hypothecation documents of the vehicle purchased
by the above mentioned Development Officer, which is also exempted from disclosure under sub
section (j) of section 8(1) of the Act since once the loan is taken by an official of the public
authority, that becomes personal to him and, therefore, the hypothecation documents are also
exempted from disclosure under the said section.
iv):- In respect of names, place of posting, entitlement and sale price of vehicles for which loans
was advanced to other Development Officers, this information too is exempted from disclosure
being third party information.
12. The information as directed above may be provided to the appellant by the public authority
within two weeks of receiving this order.
13. The matter is disposed of subject to the above directions.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(Tarun Kumar)
Joint Secretary & Addl. Registrar
Copy to:-
1. Shri K.D. Singh,
451, Sector-9,
Ambala City, Haryana.
2. Shri Rup Singh Azad,
Deputy Manager/CPIO
United India Insurance Co. Ltd,
Regional Office: SCO,
123-124, Sector-17B,
Chandigarh.
3. The Appellate Authority,
Under RTI Act, 2005,
United India Insurance Company Limited,
Reg. & Head office: 24, Whites Road,
Chennai-14.