Central Information Commission Judgements

Shri.P V Appa Rao vs Bank Of Baroda on 17 January, 2011

Central Information Commission
Shri.P V Appa Rao vs Bank Of Baroda on 17 January, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000597
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                              17 January 2011


Date of decision                     :                              17 January 2011



Name of the Appellant                :   Shri P V Appa Rao,
                                         H.No. 13­199/1/2, 
                                         Madhusudan Nagar, Malakagiri, 
                                         Hyderabad - 500 047.


Name of the Public Authority         :   Bank of Baroda,
                                         Regional Office (A.P.), 3­6­262/6,
                                         Tirumala Estates, 3rd Floor,
                                         Himayatnagar, Hyderabad - 500 029.



          The Appellant was not present in spite of notice.

          No one was present on behalf of the Respondent.

Chief Information Commissioner : Shri Satyananda Mishra

2. Neither party was present in the Hyderabad studio of the NIC in spite of 

notice.

3. The Appellant had wanted to know about the compromise amount fixed 

by the Bank to different flats of the Vinay Apartments pursuant to the Bank 

winning the suit in the DRT. The CPIO had refused information by claiming 

exemption under the provisions of Section 8 of the Right to Information (RTI) 

CIC/SM/A/2010/000597
Act.   He   did   not   however   specify   the   exact   provision   under   which   this 

information was being denied.

4. We   carefully   considered   the   facts   of   the   case.   The   CPIO   had   not 

disputed the fact that the Bank had reached some compromise with the flat 

owners in this particular apartment block following the Bank winning the case 

filed  before the DRT. If  the compromise reached by the Bank involved any 

concession/relaxation and the loans were settled for a lesser amount, surely, 

this cannot be any longer held back as personal information or as commercial 

confidence.   We   have   consistently   held   that   whenever   the   Bank   gives   any 

concession or relaxation to any individual customer, the information regarding 

this must be placed in the public domain. In line with this, we now direct the 

CPIO to provide to the Appellant within 10 working days from the receipt of this 

order the information regarding the compromise amount settled by the Bank 

with the flat owners in this particular apartment block.

5. The appeal is disposed off accordingly.

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

(Satyananda Mishra)
Chief 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)

CIC/SM/A/2010/000597
Deputy Registrar

CIC/SM/A/2010/000597