Central Information Commission
                       File No.CIC/SM/A/2009/000944 dated 13022009
                  Right to Information Act2005Under Section  (19)
                                                                         Dated: 19 May 2010
Name of the Appellant                    :    Shri Rajinder Singh Chabra
                                              Station Road, Kharsia,
                                              Tehsil Kharsiya,
                                              Distt - Raigarh.
Name of the Public Authority             :    CPIO, Central Bank of India,
                                              Branch - Kharsia,
                                              Distt - Raigarh.
        The Appellant was not present in spite of notice.
        On behalf of the Respondent, Shri V.R. Ghoke was present.
2. In this case before the Commission, the Appellant had, in a letter dated
13 February 2009, requested the CPIO to give some information relating to a
loan taken by a third party. In his response dated 27 February 2009 the CPIO
rejected the Appellant’s request on two grounds namely (a) that it was the duty
of the bank to protect any information related to its customers under the
Banking Companies Act, 1970, (b) that the requested information was
exempted from disclosure under the Sections 8 (1) (d), (e) and (j) of the Right to
Information (RTI) Act. Against this, the Appellant preferred an appeal by his
letter dated 14 March 2009. The Appellate Authority in his order dated 3 April
2009, endorsed the stand of CPIO. It is against this order that the Appellant has
come to the CIC in a second appeal.
CIC/SM/A/2009/000944
3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Raipur studio of
the NIC. He brought it to our notice that in the appeal number
CIC/SM/A/2009/000961, heard on 7 April 2010, we had already directed the
CPIO to provide certain information to the Appellant and that the present case
was no different from that one. We carefully compared the present appeal with
the above and found both to be the same. It appears the CIC Registry
registered two separate appeal cases as the appeal memos might have been
received at different times. Our order dated 7 April 2010 covers the present
appeal and therefore, there is no need to pass any fresh order.
4. The appeal is, thus, disposed off.
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/2009/000944