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 4, Cited by 0]

Central Information Commission

Yogi M P Singh vs Punjab National Bank on 17 October, 2024

                                        के ीय सूचना आयोग
                                Central Information Commission
                                     बाबा गंगनाथ माग,मुिनरका
                                 Baba Gangnath Marg, Munirka
                                   नई िद   ी, New Delhi - 110067
ि तीय अपील सं           ा / Second Appeal No. CIC/PNBNK/A/2023/649509

 Yogi M P Singh                                                    ... अपीलकता/Appellant

                                           VERSUS
                                            बनाम
 CPIO: Punjab National Bank,
 New Delhi                                                     ... ितवादीगण/Respondent



Relevant dates emerging from the appeal:

 RTI : 04.08.2023                  FA      : 23.08.2023            SA     : 22.10.2023

 CPIO : 22.08.2023                 FAO : 02.09.2023                Hearing : 27.09.2024


Date of Decision: 16.10.2024
                                            CORAM:
                                      Hon'ble Commissioner
                                    _ANANDI RAMALINGAM
                                           ORDER

1. The Appellant filed an RTI application dated 04.08.2023 seeking information on the following points:

(i) "Nirav Modi is accused of a scam of more than 12 thousand crore rupees in Punjab National Bank. Nirav Modi has reportedly left the country in January.

CPIO may provide the information regarding the recovery of loan from Nirav Modi and what amount they have recovered from the big defaulter Nirav Modi up till now.

(ii) CPIO may provide the information regarding the action taken against the staff of the bank whose dereliction of duty resulted in such a big default which caused Page 1 of 3 heavy loss to the Punjab National Bank. Your information must include time of action, name and designation of the staff.

(iii) If any inquiry committee has been nominated by the Punjab National Bank in the matter then provide its details and its members detail as well with name and designation of such members.

(iv) CPIO may provide the name and designation of all the accountable staff of the Punjab National Bank who approved such a huge loan to a single businessman like Nirav Modi who proved defaulter later.

(v) CPIO may provide the current status of the loan recovery from Nirav Modi.

Provide the amount of the loan has been recovered from the Nirav Modi and his guarantors. Please provide the total amount of the loan taken by Nirav Modi."

2. The CPIO replied vide letter dated 22.08.2023 and the same is reproduced as under:-

"With respect to your query in point no. 1 to 5 it is submitted that the information sought pertains to the matter, which is presently under investigation by various investigative agencies and/or under prosecution before the Hon'ble courts. Any disclosure thereof during currency of such proceedings would impede the process of investigation therefore cannot be provided as the same is exempted from disclosure u/s 8(1) (d) & 8(1)(h) of RTI Act 2005."

3. Dissatisfied with the response received from the CPIO, the Appellant filed a First Appeal dated 23.08.2023. The FAA vide order dated 02.09.2023 upheld the reply given by the CPIO.

4. Aggrieved with the FAA's order, the Appellant approached the Commission with the instant Second Appeal dated 22.10.2023.

5. The Appellant remained absent during the hearing and on behalf of the Respondent, Jaseem Siddiqui, AGM(Law) & CPIO attended the hearing through video conference.

6. The Respondent reiterated the reply provided to the Appellant.

Page 2 of 3

7. The Commission after adverting to the facts and circumstances of the case, and perusal of records, observes that the information sought for in the RTI Application does not strictly conform to Section 2(f) of the RTI Act. In other words, the queries appear to be rather abstract and in the form of expressing conjecture. For the said reason, the Commission is not inclined to question the correctness of the CPIO's reply.

8. The Appeal is dismissed accordingly.

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

Sd/-

(Anandi Ramalingam) (आनंदी रामिलंगम) Information Commissioner (सूचना आयु ) िदनां क/Date: 16.10.2024 Authenticated true copy Col S S Chhikara (Retd) (कनल एस एस िछकारा ($रटायड)) Dy. Registrar (उप पंजीयक) 011-26180514 Addresses of the parties:

1. The CPIO Punjab National Bank, Right to Information Cell (Law Division), 3rd Floor, East Wing (A), Plot No. 4, Sector - 10, Dwarka, Ho: New Delhi-110075
2. Yogi M P Singh Page 3 of 3 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-
Nil Powered by TCPDF (www.tcpdf.org)