Central Information Commission
                       File No.CIC/SM/A/2009/001717 dated 07012009
                  Right to Information Act2005Under Section  (19)
                                                                   Dated: 29 July 2010
Name of the Appellant                  :   Shri Prashant Srivastava
                                           4/911, Jharkhandi Marg,
                                           Bholanath Nagar, Shahdara,
                                           Delhi - 110 032.
Name of the Public Authority           :   CPIO, IDBI Bank Ltd.,
                                           Regd. Office, IDBI Tower,
                                           WTC Complex, Cuffe Parade,
                                           Mumbai - 400 005.
        The Appellant was present along with Smt. Vandana Srivastava and Shri 
Vinod Khurmi.
        On behalf of the Respondent, the following were present:
        (i)      Shri Devashish Malik, CPIO,
        (ii)     Shri Ashutosh,
        (iii)    Shri Ashish Manipal
        This case was heard on 22 July 2010.
 
2. In this case, the Appellant had, in his application dated 7 January 2009,
requested the CPIO to clarify a few queries regarding the difference between
the fixed and the floating rates of interest in the context of his home loan. In his
reply dated 3 February 2009, the CPIO provided the necessary
CIC/SM/A/2009/001717
information/clarification against all his queries. Not satisfied with the reply of the 
CPIO, the Appellant preferred an appeal which the Appellate Authority disposed
of in his order dated 6 April 2009. The Appellate Authority offered some further
clarification on the queries. Nevertheless, the Appellant has approached the
CIC in second appeal.
3. We heard this case through videoconferencing. The Appellant was
present in our chamber. The Respondents were present in the Mumbai studio
of the NIC. We heard their submissions. We carefully examined the reply of the
CPIO and noted that he had provided complete and detailed information
against all the queries. During the hearing however, the Appellant wanted to
know the exact outstanding amount of loan against him in case he would like to
pay back the loan now. The CPIO advised that the Appellant should write to the
branch concerned expressing his desire to prepay the loan in which case the
branch would inform him the exact amount to be paid. The Appellant was
satisfied.
4. The case is, thus, disposed off.
5. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/001717
(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/2009/001717