Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Central Information Commission

C Arul Amuthan vs Indian Overseas Bank on 9 July, 2019

Author: Suresh Chandra

Bench: Suresh Chandra

                               के ीय सूचना आयोग
                        Central Information Commission
                           बाबा गंगनाथ माग,मुिनरका
                         Baba Gangnath Marg, Munirka
                         नई द ली, New Delhi - 110067


ि तीय अपील सं या / Second Appeal No. CIC/IOVBK/A/2017/175559

C Arul Amuthan                                           ... अपीलकता/Appellant


                                  VERSUS
                                  बनाम


CPIO: Indian Overseas
Bank, Law Department
Regional Office,
Coimbatore.                                          ... ितवादीगण/Respondents

Relevant dates emerging from the appeal:

RTI :    01.07.2017         FA    : 15.08.2017           SA     : 20.10.2017

CPIO :   14.07.2017         FAO : 08.09.2017             Hearing : 13.06.2019


                                 ORDER

(09.07.2019) ` The Issues under consideration arising out of the second appeal dated 20.10.017 include non-receipt of the following information raised by the appellant through his RTI application dated 1.7.2017 and first appeal dated 15.8.2017 seeking information on 10 (ten) points:-

- The status of Public fund handling by IOB, action taken against NPAs for recovery, action taken against their Branches for violation of procedures and for not following Credit sanction advice terms (CIBIL Reports etc), especially action taken against their Branch at Ramalinga Nager, Coimbatore for violation in procedures for loan sanction of PG Dyes and Chem account;
Page 1 of 5
- To provide CIBIL Report on principal Borrower of PG Dyes & Chem;
- To provide specific reason of IOB Ramalinga nagar Branch, who volunteered to take over PG Dyes & Chem Account;
- Before Credit Sanction advice, whether IOB given mandatory advice in case of PG Dyes & Chem to close all current accounts in Catholic Syrian Bank and other banks;
- After Credit Sanction advice, whether IOB gave permission to PG Dyes & Chem to operate current a/cs in other banks or PH Dyes & Chem informed IOB about having accounts in other banks.
- To provide information whether credit sanction advice terms and conditions were followed by IOB and Borrower while sanction of CC Loan to PG Dyes & Chem;
- Whether IOB Branch Officials gave undue advantage to PG Dyes & Chem not to follow the terms and conditions of credit sanction advice;
- To provide information whether stocks insurance value by PG Dyes & Chem. properly covered the entire CC Loan limit from date of sanction of CC Loan till recovery action under SARFAESI Act;
- To provide whether insurance covered the margin (stocks) shown in the stock statement; and
- Whether final recall notice on 26.7.2012 was serviced to PG Dyes & Chem and all partners and guarantors; and some other issues.
2. Succinctly facts of the case are that the appellant filed an application dated 01.07.2017 under the Right to Information Act, 2005 (RTI Act) before the Central Public Information Officer (CPIO), Indian Overseas Bank, Law Department Regional Office, Coimbatore seeking the aforesaid information. The CPIO replied on 14.07.2017. Dissatisfied, the appellant filed first appeal dated 15.08.2017. The First Appellate Authority disposed of the first appeal vide order dated 08.09.2017.

Aggrieved by this, the appellant has filed a second appeal dated 20.10.2017 before this Commission which is under consideration. The matter was part heard on 07.05.2019 and adjourned.

3. The appellant has filed the instant appeal dated 20.10.2017 inter alia on the grounds that the CPIO did not provide the requisite information and the CPIO was Page 2 of 5 incorrect to state that an applicant might not ask questions about the nature and quality of actions of authorities.

4. The CPIO replied that the information sought by the appellant was voluminous in nature and culling out the same would disproportionately divert the resources of the public authority which was exempted under section 7 (9) of the RTI Act. Further, he stated that the information request was relating to certain third party borrower accounts viz M/s PG Dyes & Chemicals and is of voluminous nature.

5. The appellant and respondent, represented by Ms. Sarawsati, Chief Regional Manager, attended the hearing through Video Conference.

5.1. The appellant submitted that he was a guarantor in respect of the loan account of M/s PG Dyes & Chem. However, he was not the authorised signatory in the said loan account. He submitted that the loan account became a non-performing asset (NPA) within a very short period and he suspected the negligence of partners of the company to be primary reason for the same. He also submitted OTS proposals for the loan account to the respondent bank and sought information relating to the transactions in that account. However, the respondent denied the information under section 8 (1) (d) and (e) of the RTI Act despite the appellant being the guarantor of the loan account.

5.2. The respondent inter alia defended that the NPA account with respect to M/s PG Dyes & Chem was sold to Asset Reconstruction Company Limited (ARCIL) in March 2014 and, therefore, all their rights as lender had passed on to ARCIL as per section 5 of the SARFAESI Act. The respondent further submitted that after such assignment to ARCIL, the right to enforcement of assets and related information was with ARCIL. Therefore, the information sought by the appellant was not in Page 3 of 5 their custody. The respondent stated that the appellant had filed around 70 RTI applications with similar subject-matter and information as available with them had been provided to him in each case. The second appeals in this regard have been heard by the Commission earlier (CIC/SH/C/2016/000119, CIC/SH/A/2016/000876, CIC/SH/A/2016/000797, CIC/SH/C/2016/000145, CIC/SH/A/2016/000936, CIC/SH/C/2016/000149, CIC/SH/A/2016/00114, CIC/SH/C/2016/000232, CIC/SH/A/2016/001439, CIC/SH/C/2016/000180) and information relating to the loan account of PG Dyes & Chem has been provided in compliance of the directions given by the Commission. The appellant was also offered inspection of the relevant records under their custody relating to the loan account.

6. The Commission feels that the reply given by the respondent is not specific and is short of reasoning. The appellant is a guarantor of the loan account of M/s PG Dyes & Chem and has filed several complaints between the period 2012 to 2016 seeking information about the status of his complaints. He has sought information relating to the NPA account as a concerned guarantor and is entitled to get the information. The appellant has also raised some queries in the form of 'advice' and 'whether' perhaps, which may not fall under the definition of 'information' as prescribed under section 2 (f) of the RTI Act. The respondent may take a call after revisiting the application before responding to such queries.

6.1. The Commission after adverting to the facts and circumstances of the case, hearing both parties and perusal of records, directs that the respondent to revisit the RTI application and provide revised point-wise reply along with the action taken reports on the appellant's complaints in consonance with the provisions of the RTI Act within 15 days from date of receipt of this order. With the aforementioned observations and directions, the appeal is partly allowed.

Page 4 of 5

Copy of the decision be provided free of cost to the parties.

Sd/-

(Suresh Chandra) (सुरेश चं ा) Information Commissioner (सूचना आयु ) दनांक/Date: 09.07.2019 Authenticated true copy R. Sitarama Murthy (आर. सीताराम मूत ) Dy. Registrar (उप पंजीयक) 011-26181927(०११-२६१८१९२७) ADDRESSES OF THE PARTIES:

THE CPIO, INDIAN OVERSEAS BANK, LAW DEPARTMENT, REGIONAL OFFICE COIMBATORE, TAMIL NADU.
MR. C ARUL AMUTHAN, COPY TO:
FIRST APPELLATE AUTHORITY (UNDER RTI ACT), INDIAN OVERSEAS BANK, CENTRAL OFFICE: P.B.NO. 3765, 763, ANNA SALAI, CHENNAI - 600 002 11/952 , CROSSCUT ROAD GANDHIPURAM COIMBATORE- 641 012 Page 5 of 5