Central Information Commission Judgements

Shri. Choudhury Chandra Pakash … vs Reserve Bank Of India on 7 October, 2011

Central Information Commission
Shri. Choudhury Chandra Pakash … vs Reserve Bank Of India on 7 October, 2011
                       CENTRAL INFORMATION COMMISSION
                        Club Building, Opposite Ber Sarai Market,
                          Old JNU Campus, New Delhi - 110067.
                                  Tel: +91-11-26161796

                                                       Decision No. CIC/SM/A/2011/000705/SG/15083
                                                               Appeal No. CIC/SM/A/2011/000705/SG

Appellant                                 :       Sri Chaudhary Chandra
                                                  Prakash Duddy,
                                                  Undertrial Prisoner,
                                                  Ward No 7, Barrack No 5/1,
                                                  Central Jail, Ajmer,
                                                  Rajasthan

Respondent                                :      Mr. Deepak Singhal
                                                 CPIO & Chief General Manager
                                                 Reserve bank Of India,
                                                 13th Floor, Fort, Shaeed Bhagat Singh Marg
                                                 Mumbai-400001


RTI application filed on                  :       25/09/2010
PIO replied                               :       22/11/2010
First Appeal filed on                     :       10/11/2010
First Appellate Authority order           :       No Order/Not Enclosed
Second Appeal filed on                    :       22/01/2011
Date of Notice of Hearing                 :       00/00/2011
Hearing held on                           :       00/00/2011

 Query No Information Sought                           PIO Reply

 1&2.(a)     The Appellant sought information          No specific Directions have been issued from
             regarding information to be given by      Banking        Operations     &     Development
             the Applicant for becoming eligible for   Department to Scheduled Commercial Banks,
             (i)Housing Loan, (ii)Mortgage Loan,       as Debt allotment/Loan recovery are internal
             (iii)OD Loan, (iv)Car Loan from           management works and policy regarding which
             Nationalized Banks.                       are to be decided by the board of particular
                                                       Bank. Reserve Bank of India has advised to the
                                                       Directorial Board of these Banks to develop a
                                                       well defined policy in this regard. In which
                                                       components of Exposure limits, documentation
                                                       standards, regional exposure limits, distribution
                                                       of powers, maturity & price determination,
                                                       interest rate are to be decided & determined.

                                              Respondent Requested to see above answer for
 1&2.(b)     What rules are followed by banks Q No 1(ii).
             before loan allotment?
                                              According to existent directions to all scheduled
                                                                                              Page 1 of 3
  1&2.(c)      Charges/processing taken after loan is Banks from Reserve Bank of India they have
              sanctioned.                            been given maximum operational independence
                                                     relating to banking transactions. They have been
                                                     given independence to decide service charge
                                                     since September 1999. While deciding service
                                                     charge/processing charge banks have to
                                                     determine the reasonableness and quantum of
                                                     average cost on these services.

                                                        Banking      Operations    &      Development
                                                        Department has no information to produce in
 1&2.(d)      Send Loan Forms in Hindi for availing this regard.
              Each type of Loan.
 3.           If rules regarding loan for Limited, Pvt Please see answer to above query.
              Limited, Cooperative and Commercial
              Organizations, Banks etc are different
              as per column 1 then send all such
              documents.
 4.           Name of all the financial organizations All the relevant information have already been
              which comes under the realm of RTI published by Reserve Bank of India on their
              Act with address and particulars along website:
              with the details of their CPIOs and First " www.rbi.org.in " and the related information
              Appellate Authorities and Second is                    available           at          "
              Appellate Authorities and Details of https://www.rbi.org.in/Scripts/righttoinfoact.aspx
              their    General      Manager    Offices "
              including name telephone numbers, fax Details of Jaipur office was also provided by the
              etc.                                      respondent as per query.
                                                        As regarding other agencies which comes/not
                                                        comes under the purview of RTI Act, RBI is not
                                                        the nodal agency.

Grounds for First Appeal:
-The Appellant not satisfied with the information provided.

Order of the First Appellate Authority:
No Order/Not Enclosed
(It appears from the Second Appeal made by the Appellant previously to state of Jaipur State Commission
that FAA upheld the PIO Reply and resorted to answer given by the PIO to the Appellant's query.)

Grounds for Second Appeal:
- The Appellant was not provided with the desired Information as Appellant found information unclear
and equivocal.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Ms. Mini Kutti Krishnan, Assistant Legal Advisor on behalf of Mr. Deepak Singhal, CPIO
& Chief General Manager from NIC-Mumbai Studio;
The respondent states that all the information available has been provided to the Appellant. The
respondent has reiterated that in a lot of matters each bank is free to frame its own policy in loan and other
such matters and the RBI does not interfere in these.

Page 2 of 3

Decision:

The Appeal is disposed.

The information available on the records appears to have been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
07 October 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)

Page 3 of 3