Central Information Commission
File No.CIC/SM/A/2009/001023 dated 29012009
Right to Information Act2005Under Section (19)
Dated: 12 May 2010
Name of the Appellant : Shri Anupam Sharma
Purana Baraf Khana,
Near Railway Crossing,
Uswan Road, Budaun.
Name of the Public Authority : CPIO, State Bank of India,
Local Head Office,
Lucknow.
The Appellant was present in person.
On behalf of the Respondent, Shri S. Mitra was present.
2. In this case, the Appellant had, in his application dated 29 January 2009,
requested the CPIO, Tikatganj to provide him copies of documents in regard to
a number of queries regarding the role and responsibility of the guarantor in
loan cases etc. In his reply dated 24 February 2009, the Branch Manager
offered several clarifications/explanation/information against these queries. Not
satisfied with the reply of the CPIO, the Appellant preferred an appeal. The
Appellate Authority disposed of the appeal in his order dated 22 April 2009 in
which he directed the CPIO to provide the desired information along with copies
of the relevant circulars/rules. Reportedly, the CPIO, in compliance of these
directions, had sent the desired information to the Appellant in his
communication dated 5 May 2009. Now the Appellant has come to the CIC
alleging that he had been provided with wrong information and that the Branch
Manager should be punished for that.
CIC/SM/A/2009/001023
3. We heard this case through videoconferencing. The Appellant was
present in the Badaun studio of the NIC while the Respondents were present in
the Lucknow studio. We heard their submissions. Although the Appellant had
not framed his requests very clearly, nevertheless, it is quite obvious that the
Appellant had sought copies of the circulars/guidelines on sanction of car loan
in general and about his own loan case in particular. In fact, the Appellate
Authority had already directed the CPIO to provide the copies of all the relevant
rules and regulations covering the queries of the Appellant, which it seems he
did not provide. Therefore, we now direct the CPIO to provide to the Appellant
within 10 working days from the receipt of this order, (a) the relevant rules and
regulations laying down the eligibility criteria and the documentation details for
availing of car loan and (b) the photocopy of the relevant records of the Branch
showing the reasons for the rejection of his car loan application.
4. We have noted that the Appellate Authority had observed that the
Branch Manager had disposed of the requests for information even though he
was not authorised to do so. If he was not authorised to deal with such
requests, he should have transferred the application promptly to the designated
CPIO. We would expect the CPIO to advise the Branch Manager concerned
suitably so that he does not repeat the mistake in future.
5. With the above directions, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/A/2009/001023
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/2009/001023