Central Information Commission
File No.CIC/SM/A/2010/000548
Right to Information Act2005Under Section (19)
Date of hearing : 8 November 2010
Date of decision : 10 November 2010
Name of the Appellant : Shri Jacob Thomas,
Shivrajpuri Colony,
Phase 2, Near Pushpanjali
Warehouse,
Jujharpur Road, Itarisi,
Distt. Hoshangabad, M.P.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office,
Hoshangabad, M.P.
The Appellant was present in person.
On behalf of the Respondent, Smt. Fernandes, CPIO, was present.
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal accepted.
Elements of the decision:
CIC/SM/A/2010/000548
Section 8(1)(d) & (J) CPIO directed to provide information
2. We heard this case through videoconferencing. Both the parties were
present in the Hoshangabad studio of the NIC. We heard their submissions.
3. The Appellant had wanted the copies of certain documents relating to a
home loan sanctioned to his deceased father. The CPIO had not provided the
information claiming exemption under Section 8(1) (d) and (j) of the Right to
Information (RTI) Act. During the hearing, the Respondent submitted that some
documents had been provided to the wife of the deceased account holder and
they could provide the desired information to the Appellant also in case he
would produce a legal heir certificate.
4. We advise the Appellant to furnish a legal heir certificate from the
competent authority or an authorisation from the legal heir of the deceased. We
direct the CPIO to allow the Appellant to inspect the records relating to the loan
case of the deceased on any mutually convenient date within 10 working days
from his furnishing the legal heir certificate/authorisation. After inspection, if the
Appellant would choose to get the photocopies of some of the records of the
loan case, the CPIO shall provide the same to him free of cost.
5. With the above direction, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
CIC/SM/A/2010/000548
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/2010/000548