Central Information Commission Judgements

Mr.Yasar Arafath vs Oriental Bank Of Commerce on 2 November, 2010

Central Information Commission
Mr.Yasar Arafath vs Oriental Bank Of Commerce on 2 November, 2010
                             Central Information Commission
                    File No.CIC/SM/A/2010/000595 & C/2010/000581
               Right to Information Act­2005­Under Section  (18) & (19)




                                                               Dated: 2 November 2010


Name of the Appellant                  :   Shri Yasar Arafath, 
                                           Advocate,
                                           B­65/2, DRO Colony,
                                           K Pudur,
                                           Madurai - 625 007.



Name of the Public Authority           :   CPIO, Oriental Bank of Commerce,
                                           Regional Office, 
                                           Anand Bhawan,
                                           2nd Floor, Sansar Chandra Road,
                                           Jaipur - 302 001.




        The Appellant was not present.


        On behalf of the Respondent, Shri D.K. Nanda, CPIO, was present.

 

2. We heard these cases through videoconferencing. In spite of notice, the 

Appellant was not present. The Respondent was present in the Jaipur studio of 

the NIC. We heard his submissions.

3. In two separate applications, the Appellant had sought the details of the 

loan   outstanding   in   the   current­account   of   two   different   borrowers.   After 

consulting the third­party borrowers, the CPIO provided him with the information 

CIC/SM/A/2010/000595 & C/2010/000581
in   regard   to   one   of   the   borrowers,   namely,   M/s   Technique   Super   Diatools 

Private Ltd but denied similar information in regard to the other borrower since 

that borrower had objection to the disclosure of the information. We do not find 

any shortcoming in the response of the CPIO. The Appellate Authority had also 

endorsed his decision. After all, the Appellant was seeking the details about the 

loan  accounts  of  third­party  customers which the  Bank  holds in  commercial 

confidence.   Ordinarily,   such   information   cannot   be   disclosed   as   clearly 

exempted by Section 8(1) (d) of the Right to Information (RTI) Act. Therefore, 

there is no merit in these appeals.

4. The appeals are disposed off accordingly.

5. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000595 & C/2010/000581