Central Information Commission
File No.CIC/SM/A/2009/000805 dated 22012009
Right to Information Act2005Under Section (19)
Dated: 21 April 2010
Name of the Appellant : Shri A Dhanasamy
S/o Shri Aruputhasamy,
Gapirielpuram, Valadi Post,
Lalgudi Taluk, Trichy District,
Tamil Nadu - 621 218.
Name of the Public Authority : CPIO, Indian Overseas Bank,
Central Office,
P.B. No. 3765,
763, Anna Salai,
Chennai - 600 002.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri A.K. Mohanty was present.
2. In this case, the Appellant had, in his application dated 22 January 2009,
requested the CPIO for several details concerning the agricultural debt waiver
scheme of 2008. In his reply dated 17 February 2009, the CPIO informed him
that these details were already displayed in the Branch and that he could obtain
a copy of the list of the beneficiaries and other details by paying the cost for
such information. Claiming that he had received no response from the CPIO, he
preferred an appeal on 22 February 2009. It is not clear if the Appellate
Authority passed any order in the matter. The Appellant has, however, sent a
second appeal to the CIC.
CIC/SM/A/2009/000805
3. The case was heard through videoconferencing. The Appellant was not
present in the Tiruchirapalli studio of the NIC in spite of notice whereas the
Respondents were present in the Chennai studio. We heard their submissions.
Although the entire details regarding the waiver of agriculture loans have
already been published by the branches in the notice boards, a photocopy of
the relevant details such as the name and address of the farmer beneficiary
and the amount of loan waived should be provided to the Appellant against
payment of the photocopying charges as prescribed under the rules. We direct
the CPIO to provide the two sets of information, namely, the list of borrowers
proposed by the Branch and those whose loans had been waived, to the
Appellant within 10 working days from the receipt of this order against payment
of the photocopying charges.
4. The case is, thus, 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/SM/A/2009/000805