Central Information Commission
File No.CIC/SM/A/2009/000150 dated 27-05-2008
Right to Information Act-2005-Under Section (19)
Dated: 2 February 2010
Name of the Appellant : Shri P. Brahmanandan
Q.No. E-47, AP Genco Staff Qtrs.
Pylon Colony, Nagarjuna Sagar,
Nalgonda District, A.P. - 508 203.
Name of the Public Authority : CPIO, Andhra Pragathi Grameena Bank,
Head Office,
P.B.No.65, Kadapa,
A.P. - 516 001.
The Appellant was present in person.
On behalf of the Respondent, Shri Anant Rao was present.
2. In this case, the Appellant had, in his application dated 27 May 2008,
requested the CPIO for a number of information regarding the deduction of
publication charges from the accounts of 14 borrowers. The CPIO replied on
16 June 2008 and denied to provide any information by citing the provisions
of Section 8(1) (j) of the Right to Information (RTI) Act. Not satisfied with
this reply, the Appellant approached the first Appellate Authority on 23
June 2008 following which, it is reported, the CPIO once again wrote to him
on 7 July 2008 this time providing the desired information in regard to the
Appellant only. Still not satisfied, the Appellant has approached the CIC in
second appeal.
3. We heard this case through videoconferencing. The Appellant was
present in the Nalgonda studio of the NIC whereas the Respondents were
present in the Cuddapah studio. We heard their submissions. We do not
agree with the argument of the CPIO that the desired information could be
denied under the said provision of the RTI Act. The Appellant had not asked
for any details of the accounts of these borrowers; he had merely wanted to
know the exact amount deducted from their accounts towards the
CIC/SM/A/2009/000150
publication charges, a fact already publicised by the Bank in the newspaper.
4. In view of the above, we now direct the CPIO to provide to the
Appellant within 10 working days from receipt of this order all the details
sought by him regarding the deduction of the publication charges from the
accounts of the 14 borrowers whose names had been published by the Bank
itself. Preferably, the information should be provided in a tabular
statement.
5. The case is, thus, closed.
6. 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/2009/000150