Central Information Commission Judgements

Mr.K G Krishnamurthy vs Banking Division on 12 October, 2011

Central Information Commission
Mr.K G Krishnamurthy vs Banking Division on 12 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/2011/001465/SG/15160
                                                           Appeal No. CIC/SM/A/2011/001465/SG

Relevant facts emerging from the Appeal:

Appellant                               :   Mr. K.G. Krishnamurthy,
                                            18, Ganapathy Nagar,
                                            Mayiladuthurai-609002
                                            Tamil Nadu

Respondent                              :   Mr. V. Ramchandran
                                            OSD & PIO
                                            Indian Bank Association,
                                            World Trade Center Complex,
                                            Centre 1, 6th Floor, Cuffee parade
                                                                                   Mumbai-400005

RTI application filed on                :   03/02/2011
PIO replied on                          :   17/03/2011
First Appeal filed on                   :   05/04/2011
First Appellate Authority order on      :   Not mentioned.
Second Appeal received on               :   18/04/2011

Q.No                                          Information Sought
1.       Please provide the information about the model policy of customers compensation policy.
2        Please provide the information about Indian Bank Association's(IBA) code for banking
         practices.
3        Please provide the information about the operational guidelines on providing facilities, to
         persons with disability.
4        Please provide the information about the model deposit policy.
5        Please provide the information about the format of the complaints book.
6        Please provide the information the format of the complaints register.
7        Please provide the information about the mechanism existing for receiving and addressing
         complaints from customers/constituants.
8        Please provide the information about the model operational procedure (MOP) for settlements of
         clims of the deceased constituants.

Reply of PIO
Concerned PIO replied that Indian Bank Association is not a statutory body coming under the Right
Information Act, 2005 and hence we are returning Appellant postal order no. 72E915039 for Rs.10/-. For
information sought by Appellant, he may please log on to the following websites- www.iba.org.in and
www.bcsbi.org.in.

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 : Absent;

Respondent : Mr. V. Ramchandran, OSD & PIO on video conference from NIC-Mumbai Studio;

The respondent states that as per file no. PBC/07/316 dated 06/08/208 is has been held that
Indian Bank Association is not a public authority under the RTI Act. Since the Commission has
already ruled that Indian Bank Association is not a public authority this Commission has no
jurisdiction in this matter.

Decision:

The Appeal is dismissed.

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
12 October 2011
(In any correspondence on this decision, mention the complete decision number.) (ved)