Central Information Commission Judgements

Shri Mohd. Altaf Ansari vs Central Bank Of India on 9 March, 2010

Central Information Commission
Shri Mohd. Altaf Ansari vs Central Bank Of India on 9 March, 2010
                            Central Information Commission
                  File No.CIC/SM/A/2009/000549 dated 23-09-2008
                  Right to Information Act-2005-Under Section (19)



                                                            Dated: 9 March 2010


Name of the Appellant              :   Shri Mohd. Altaf Ansari
                                       Piroz Garh, Bhaya Dhodhardeeha,
                                       Distt - Madhubani - 847 402.

Name of the Public Authority       :   CPIO, Central Bank of India,
                                       Regional Officer, Alalpatti,
                                       Darbhanga - 846 003.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri S.N. Jha, ACPIO present.

2. In this case, the Appellant had, in his application dated 23 September
2008, requested the CPIO for a number of information including some in
respect of Kissan Credit Cards. In his reply dated 20 October 2008, the CPIO
provided most of the information except a few of the details claiming
exemption under Section 8(1) (d). Against this, he preferred an appeal on 24
November 2008. Reportedly, the Appellate Authority passed an order on 3
February 2009 and the CPIO, on his direction, provided some more
information on 20 February 2009. Still not satisfied, the Appellant has come
to the CIC in second appeal.

3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Darbhanga
studio of the NIC. We heard his submissions. We carefully examined the
information already provided and found that the CPIO should have given a
list of all the borrowers under the Kissan Credit Cards scheme along with the
amount of loan sanctioned in each case. Instead, the CPIO has given the list
of borrowers along with the amount of loans outstanding. We, therefore,
now direct the CPIO to provide to the Appellant within 10 working days from
the receipt of this order a fresh list of all the borrowers under the Kissan
Credit Cards scheme along with the amount of loans sanctioned in each case

CIC/SM/A/2009/000549
for this entire period. The remaining information sought by him, such as,
the copies of the LPC of other borrowers cannot obviously be disclosed as
these are held by the Bank in commercial confidence and the disclosure of
such information is exempt under Section 8(1) (d) of the Right to
Information (RTI) Act.

4. The case 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/2009/000549