Central Information Commission Judgements

Mr.Praful Chait vs Banking Division on 13 October, 2011

Central Information Commission
Mr.Praful Chait vs Banking Division on 13 October, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                     Decision No. CIC/SM/A/2011/001474/SG/15181
                                                            Appeal No. CIC/SM/A/2011/001474/SG

Relevant facts emerging from the Appeal:


Appellant                               :   Praful Chait s/o Mr. S. C. Chait
                                            R/o Behined Allahabad Bank,
                                            Station Road,
                                            Mainpuri (U.P.)-205001

Respondent                              :   Public Information officer,
                                            ICICI Bank Limited,
                                            Station Road,
                                            Mainpuri-2050001.

RTI application filed on                :   28/03/2011
PIO replied on                          :   30/03/2011
First Appeal filed on                   :   13/04/2011
First Appellate Authority order on      :   No order
Second Appeal received on               :   20/05/2011

 Q.No                     Query                                  Reply of PIO
1.       Please provide the information that how     Concerned PIO replied that private
         much monthly rent for office building       sector bank are governed by the
         used to be collected by you, which is for   provisions of Right to Information
         public benefit.                             Act, 2005. ICICI Bank is a private
                                                     sector bank, and hence we are not
                                                     bound to provide the information
                                                     requested by Appellant.

Grounds for the First Appeal:
Reply of the PIO was dissatisfactory.

Order of the First Appellate Authority (FAA)
No order

Ground of the Second Appeal:
Information furnished by the PIO, was vague and not satisfactory.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Praful Chait on video conference from NIC-Mainpuri Studio;
Respondent: Absent;

The Appellant had sought information from ICICI Bank which does not appear to be a public
authority under the RTI Act.

Decision:

The Appeal is disposed.

The information cannot be provided since the said Bank does not appear to be a
public authority.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
13 October 2011
(In any correspondence on this decision, mention the complete decision number. (AG)