Central Information Commission Judgements

Shri.B P R Patel vs Vijaya Bank on 13 October, 2010

Central Information Commission
Shri.B P R Patel vs Vijaya Bank on 13 October, 2010
                          Central Information Commission
                            File No.CIC/SM/A/2010/000288
                  Right to Information Act­2005­Under Section  (19)


                                                               Dated: 13 October 2010


Name of the Appellant                 :   Shri B.P.R. Patel,
                                          26, Patel Street,
                                          Koodal Nagar,
                                          Madurai - 625 018.


Name of the Public Authority          :   CPIO, Vijaya Bank,
                                          Head Office,
                                          41/2, M.G. Road,
                                          Bangaluru.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Dhirendra was present.

2. We heard this case through videoconferencing. In spite of notice, the 

Appellant   was  not   present.   The   Respondent  was  present   in   the   Bangalore 

studio was the NIC. We heard his submissions.

3. The  Appellant  had  sought a  number  of  information  regarding  various 

kinds of loans sanctioned by a particular branch of the Bank and some other 

related information. The CPIO had provided some information and had declined 

some others. After carefully considering the contents of the RTI application and 

the   submissions  made   by   the   Respondent,   we   think   that   the   CPIO   should 

provide the available information in respect of items 1, 2, 3 and 11 of the RTI 

application. Therefore, we direct the CPIO to provide to the Appellant within 10 

working days from the receipt of this order the desired information against these 

four items along with the photocopies of any available supporting document, 

such as, circulars/guidelines of the Bank.

4. The appeal is accordingly disposed off.

CIC/SM/A/2010/000288

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/SM/A/2010/000288