Central Information Commission Judgements

Mr.C B Pandey vs Allahabad Bank on 26 October, 2010

Central Information Commission
Mr.C B Pandey vs Allahabad Bank on 26 October, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2010/000678 
                       Right to Information Act­2005­Under Section (18)




                                                                 Dated: 26 October 2010


Name of the Complainant                  :   Shri C. B. Pandey
                                             Vikas Colony, 
                                             North of S S Complex,
                                             A G Colony, 
                                             Main Road, Patna.



Name of the Public Authority             :   CPIO, Allahabad Bank,
                                             Zonal Office,
                                             Patna - 800 001.



         The Complainant was present in person.

         On behalf of the Respondent, Shri Alok Sahi was present.

2. We heard this case through videoconferencing. Both the parties were 

present in the Patna studio of the NIC. We heard their submissions.

3. From the records enclosed with the second appeal, it is not clear what 

exactly the Appellant had wanted from the CPIO. On close reading, it appears 

that   he   wanted   to   know   the   status   of   his   application   submitted   to   the 

Sheikhpura Branch on 17 August 2009. Although the Appellant has referred to 

some correspondence with the CPIO, he has not enclosed copies of those with 

his second appeal in the absence of which it is difficult to know what actually 

transpired. During the hearing, the Appellant clarified that he had wanted to 

know about the interest charged on the agricultural advance sanctioned to his 

CIC/SM/C/2010/000678
deceased father and in spite of repeated correspondence with the bank under 

the   Right   to   Information   (RTI)   Act,   he   was   never   provided   with   the   right 

information.   After   carefully   considering   the   facts   of   the   case   and   the 

submissions of the Appellant, we now direct the CPIO to invite the Appellant to 

the relevant branch on a mutually convenient date within 15 working days from 

the   receipt   of   this   order  and   to   allow   him   to   inspect   the   entire   agricultural 

loan/advance file of his deceased father. After inspection, if the Appellant would 

choose to obtain the photocopy of any of the records, the CPIO shall provide 

the same to him.

4. The appeal is accordingly 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/C/2010/000678