Central Information Commission
Complaint No.CIC/WB/C/2008/01062-SM dated 05.03.2008
Right to Information Act-2005-Under Section (18)
Dated: 6 August 2009
Name of the Complainant : Shri Binod Kumar,
B-33, Gitanjali Apartment,
Shastri Nagar, Patna (Bihar).
Name of the Public Authority : CPIO, State Bank of India,
Sectt. of G.M. (Network I),
Local Head Office,
West Gandhi Maidan, PB No.103,
Patna - 800 001.
The Complainant was present.
The Respondent was not present in spite of notice.
2. In this case, the Appellant had, in his application dated March 5,
2008, requested the CPIO for the copies of a number of documents relating
to the term loan account number 30004570803 of M/s Putul Diagnostic
Centre in which he was stated to be a guarantor. The CPIO wrote to him on
April 8, 2008 and denied most of the information relating to the loan
account on the ground that it was exempt under Section 8(1)(d) and (j) of
the Right to Information (RTI) Act. However, he agreed to provide a copy of
the guarantee agreement against payment of the photocopying charges. Not
satisfied with the reply, the Appellant had approached the Appellate
Authority in his appeal dated April 16, 2008. It is not clear if the Appellate
Authority decided his case. Now, he has come before the CIC in second
appeal.
CIC/WB/C/2008/01062-SM
3. The hearing in this case was conducted through videoconferencing.
The Appellant was present in the Patna studio of the NIC while the
Respondent was not present in spite of notice. After hearing his submissions
and carefully going through the reply of the CPIO, we feel that the
Appellant has a right to get at least those documents concerning this
particular term loan account in which, he, as a guarantor, has affixed his
signature. We, therefore, direct the CPIO to provide to the Appellant within
10 working days from the receipt of this order certified copies of all such
documents which form part of the above term loan account in which the
Appellant has affixed his signature as a guarantor.
4. With the above direction, the appeal is disposed off.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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/WB/C/2008/01062-SM