Central Information Commission, New Delhi
File No.CIC/SM/A/2010/001057
Right to Information Act2005Under Section (19)
Date of hearing : 30 May 2011
Date of decision : 30 May 2011
Name of the Appellant : Smt. Tetri Devi
W/o. Shri Mul Chandra Yadav,
R/o. Gram Adhiyara, Post - Anharipur,
Tehsil Jamaniya, Distt - Ghazipur, UP.
Name of the Public Authority : CPIO, Union Bank of India,
O/o. the Central Public Information
Officer, Sharda Tower, 2nd Floor,
Kapurthala Complex, Aliganj,
Lucknow - 226 024.
The Appellant was present in person.
On behalf of the Respondent, Shri Harish Kumar, Chief Manager (Law)
was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. Heard this case through video conferencing. The Appellant was present
along with her representative in the Ghazipur studio of the NIC. We heard their
submissions.
3. The Appellant, it seems, had given an application for loan in the office of
the District Collector. She had wanted to know from the bank about the fate of
CIC/SM/A/2010/001057
her application. The CPIO had provided her with some information. Not
satisfied, she had approached the Appellate Authority. That Authority had
dismissed the appeal by observing that the RTI application was more in the
nature of a complaint and less for information.
4. After carefully considering the facts of the case and the submissions
made by the Appellant during the hearing, we also found that her main
grievance was that she was not granted any loan by the bank in spite of her
approaching the authorities from time to time. Although no particular information
need be provided to her now, we think the bank should advise her about the
modalities of getting a loan under any appropriate scheme. Therefore, we direct
the CPIO to inform the Appellant within 10 working days from the receipt of this
order the procedure for getting a loan from the bank under any of the
appropriate schemes under which the Appellant could be covered. He shall also
forward the necessary forms and documents which the Appellant would need to
furnish at the time of applying for the loan.
5. The appeal is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief 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.
CIC/SM/A/2010/001057
(Vijay Bhalla)
Deputy Registrar
CIC/SM/A/2010/001057