Central Information Commission
Mr. Harcharan Singh vs Delhi Co-Operative Housing Finance ... on 4 March, 2009
CENTRAL INFORMATION COMMISSION
Room no. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110066
Tel: +91 11 26161796
Decision No. CIC/SG/A/2008/00263/2164
Appeal No. CIC/ SG/A/2008/00263
Relevant facts emerging from the Appeal:
Appellant : Mr. Harcharan Singh,
908, Vikas Kunj, Vikas Puri,
New Delhi - 110018.
Respondent : Mr. L. R. Garg,
General Manager & PIO Delhi Co-Operative Housing Finance Corporation Limited, 3/6 Siri Fort Institutional Area, August Karnti Marg, New Delhi - 110049.
RTI application filed on : 16/09/2008 Reply from PIO : 15/10/2008 First Appeal filed on : 20/10/2008 First Appellate Authority order : 19/11/2008 Second Appeal filed on : 05/12/2008
The Appellant had filed an application seeking information relating to the Loan Account of the Central Govt. Services Co-op Land & G/H Society Ltd. The information required with the reply of PIO is as under:
S.No. Information Sought PIO's Reply
1. Loan Details (Each Installment). The PIO had replied that the information
Date Loan released, Amount, Date sought by the Appellant under pars a, b, e, f
Loan disbursed by DCHFC to & g cannot be provided as the same pertains
Society, Amount, Rate of Interest, to the loan account of the society and as such
Date Interest to be charged from. the same cannot be divulged to any other
In Case There Was No Default. person except the loanee society in-terms of
Date When Loan Would Have the provision contained under Section 8(1) (e)
Liquidated, Interest the would have of the RTI Act, the information is held in the
been paid. fiduciary relationship and as well as in the
Total Amount that would have been commercial confidence.
paid.
2. Total Number of interest/penal As above.
interest /charged/paid till Sep. 2003
and till date i.e. Sep 2008.
3. Date on which Loan taken from LIC In respect of Para c of the application, this
for the Society was liquidated. information pertains to loan arrangement
between LIC and DCHFC, which is also
under fiduciary relationship and of
commercial confidence and as such is
exempted from disclosure of information
under Section 8(1) (d) & (e) of the RTI Act.
4. Year wise Book Value of DCHFC Shares of the DCHFC are not listed shares shares starring from 1986 till last and value of each share is at per i.e. Rs. 500/- AGM of DCHFC. per share and these shares are neither transferable nor negotiable.
5. Quarterly build up of accepted As in Para 1 above.
excess payment made by the Society/member vide DCHFC Letter No. 20(298)99.2000/DCHFC 5084 dated 18th June, 1999, its adjustment/appropriation.
6. Any other excess/additional payment As above.
made by the Society/members after March, 1995 and its adjustment/appropriation
7. Quarterly build up of the present As above.
amount under default.
First Appellate Authority Ordered:
"The Appellant was informed that there is already a provision for seeking the information under the Delhi Co-op. Societies Act, 2003. The Appellant may accordingly approach his society to obtain the relevant information.
The SPIO/GM, has correctly applied Section 8 of the RTI Act, 05 for withholding the information."
Relevant facts emerging during hearing:
The following were present.
Appellant: Mr. Harcharan Singh Respondent: Mr. L.R. Garg PIO The respondent states that the information is exempt under Section 8 (1) (d) & (e). The respondent states that other banks could also offer such services; hence disclosure of information by them of the details of loans would affect their competitive position. The respondent and appellant are asked to give their written submissions on the issue of whether the exemptions under Section 8 (1) (d) & (e) apply in this case. Both are asked to give their submissions to the Commission before 20 February 2009. The appellant has Decision announced on 4 March 2009:
The appellant has not given any submissions. The respondent Mr. L.R.Garg has given written submissions on 3 February 2009 arguing why the information should not be disclosed. It particularly states:
"The perusal of Appendix F of the Appeal would make the matter clear. In the Appendix F of the Appeal it is clearly mentioned that Sh. Harcharan Singh has deposited a sum of Rs .12, 500- through the said society to discharge the loan liability of the society and same has been deposited by the society with the DCHFC along with amount collected by the society from other members.
DCHFC took loan from Life Insurance Corporation of India (LIC) to finance its member societies by entering into loan agreement and mortgage deed. Therefore, there exists fiduciary relationship between LIC and DCHFC and between DCHFC and loanee society.
Central Information Commission (CIC) in Appeal No. 41/ICPB/2006 dated 30062006 in respect of Maj. J.S. Kohli - VS-Telecom Regulatory Authority of India, in which information of the details of the borrower and loans being in the nature of commercial confidence and the information available in its fiduciary relationship, disclosure of the said information was denied and accordingly appeal dismissed by the Hon'ble CIC.
With regard Paras 7 & 8, it is submitted that the Appellant has sought the information in respect of the transactions between the DCHFC the said society, and between DCHFC and LIC, from where the DCHFC borrowed the funds. All these transactions are entered into commercial confidence and there exists fiduciary relationship between LIC and DCHFC, between DCHFC and said society. The Appellant can not force the public authority to divulge the information which has been held in the fiduciary relationship and which directly affects their commercial interest.
Further, the Appellant has been provided information which was not found to be held in fiduciary relationship and commercial confidence." The Commission accepts that the respondent's contention of the exemptions under Section 8 (1) of the RTI act appear to be justified.
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi Information Commissioner 4 March 2009 (In any case correspondence on this decision, mention the complete decision number.)