Central Information Commission Judgements

Mr. G. Gowrish Kumar vs Syndicate Bank on 21 October, 2008

Central Information Commission
Mr. G. Gowrish Kumar vs Syndicate Bank on 21 October, 2008
           CENTRAL INFORMATION COMMISSION
                                                                 Appeal No.2942/ICPB/2008
                                                                    F. No. PBA/2008/00438
                                                                          October 21, 2008

             In the matter of Right to Information Act, 2005 - Section 19
                        [Hearing at CHENNAI on 03.10.2008 at 12.45 p.m.]


Appellant:          Mr. G. Gowrish Kumar

Public authority:   Syndicate Bank
                    Mr. Kuruvilla George, DGM & CPIO
                    Mr. B.S. Surendra, GM & Appellate Authority

Parties Present:    For Respondent:
                    Mr. Kuruvilla George, DGM

                    Appellant not present.

FACTS

:

The appellant has sought information under RTI Act by his letter dated
28.11.2007 addressed to General Manager, Syndicate Bank, Anna Salai,
Chennai seeking information regarding his application for jewel loan. The
Alternate PIO by his letter dated 26.12.2007 has given reply. Not satisfied with
the reply the appellant preferred a first appeal before the first AA on 25.01.2008.
The First AA by his decision dated 2.2.2008 has disposed of this appeal.
Aggrieved with the disposal of these applications the appellant preferred this
appeal before the Commission on 28.2.2008. Comments were called for from
the public authority and the same has been received on 2.7.2008 and the
appellant has also filed his rejoinder dated 17.7.2008. This case was taken up
for hearing on 3.10.2008, which was attended by the DGM of the Bank. The
appellant did not attend the hearing.

DECISION

2. I have gone through the RTI application and other replies received in this
connection. The matter has been deliberated in detail during the hearing. The
appellant has approached the Branch of the Bank for jewel loan and it appears
he was asked to pay certain amount. Since the Branch manager has not
produced a copy of the instruction and he stated that he is stating this as per the
superior officers’ direction. In order to clarify the rules for payment of this
amount, the appellant has filed this RTI application. As far as the RTI application
is concerned, the PIO has given reply. It is made clear during the hearing it is
not supported by any bank rules and regulations and the PIO has already
provided the criteria for sanctioning of bank loan and what are the charges he is
expected to pay like service charges etc has already been indicated under RTI
1
Act. Under RTI Act one can ask for information according to the provisions of the
Act if it is available in material form. However, since the appellant has raised
some issue in respect of Branch Manager, I would direct the CPIO to take up the
matter with the concerned Branch Manager in order to know what has happened
in the Branch on that particular day and advise him suitably in the matter in
respect of sanctioning of loans under various heads in the Bank. As far as the
appellant is concerned, in case if he is interested in jewel loan he is free to file
application before the Branch manager based on the information, which he has
already received from the CPIO. On the lines, the appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. Kuruvilla George, DGM & CPIO, Syndicate Bank, Planning &
Development Department, Regional Office, SIC Building, 38, Anna Salai,
Chennai-600002

2. Mr. B.S. Surendra, GM & Appellate Authority, Syndicate Bank, Corporate
Office, 1st Floor, Syndicate Bank Building, Gandhi Nagar, 2nd Cross,
Bangalore.

3. Mr. G. Gowrish Kumar, Anitha’s Complex, B.D.O. Office Bus Stop, Dist.

Dharamapuri, Pennagaram-636810

2