Central Information Commission
                            Complaint No.CIC/SM/C/2010/000678 
                       Right to Information Act2005Under Section (18)
                                                                 Dated: 26 October 2010
Name of the Complainant                  :   Shri C. B. Pandey
                                             Vikas Colony, 
                                             North of S S Complex,
                                             A G Colony, 
                                             Main Road, Patna.
Name of the Public Authority             :   CPIO, Allahabad Bank,
                                             Zonal Office,
                                             Patna - 800 001.
         The Complainant was present in person.
         On behalf of the Respondent, Shri Alok Sahi was present.
2. We heard this case through videoconferencing. Both the parties were
present in the Patna studio of the NIC. We heard their submissions.
3. From the records enclosed with the second appeal, it is not clear what
exactly the Appellant had wanted from the CPIO. On close reading, it appears
that he wanted to know the status of his application submitted to the
Sheikhpura Branch on 17 August 2009. Although the Appellant has referred to
some correspondence with the CPIO, he has not enclosed copies of those with
his second appeal in the absence of which it is difficult to know what actually
transpired. During the hearing, the Appellant clarified that he had wanted to
know about the interest charged on the agricultural advance sanctioned to his
CIC/SM/C/2010/000678
deceased father and in spite of repeated correspondence with the bank under 
the Right to Information (RTI) Act, he was never provided with the right
information. After carefully considering the facts of the case and the
submissions of the Appellant, we now direct the CPIO to invite the Appellant to
the relevant branch on a mutually convenient date within 15 working days from
the receipt of this order and to allow him to inspect the entire agricultural
loan/advance file of his deceased father. After inspection, if the Appellant would
choose to obtain the photocopy of any of the records, the CPIO shall provide
the same to him.
4. The appeal is accordingly 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/C/2010/000678