Central Information Commission Judgements

Mr. D.D. Chandregowda vs Vijaya Bank on 12 November, 2008

Central Information Commission
Mr. D.D. Chandregowda vs Vijaya Bank on 12 November, 2008
          CENTRAL INFORMATION COMMISSION
                                                                   Appeal No.3005/ICPB/2008
                                                                      F. No. PBC/2008/00523
                                                                          November 12, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                         [Hearing at Bangalore on 24.10.2008 at 3.00 p.m.]


Appellant:          Mr. D.D. Chandregowda

Public authority:   Vijaya Bank
                    Mr. B.S. Subramanya Gowda, Branch Manager & PIO

Parties Present:    For Respondent:

Mr. B.S. Subramanya Gowda, Branch Manager

Mr. D.D. Chandregowda-Appellant

DECISION

This appeal was taken up for hearing on 24.10.2008, which was attended
by the concerned Branch Manager from the respondent-bank, ie. Vijaya Bank,
Aldur. The appellant has also attended the hearing. After going through the RTI
application and other replies received in the matter and after hearing the parties,
the matter is disposed of as under:

The appellant has sought information under RTI Act by his letter dated
5.12.2007 addressed to the Branch Manager, Vijaya Bank, Aldur Branch,
Chikmagalur, Karnataka requesting information pertaining to loan amount. He
did not receive any reply and hence he approached the State Commission and
after their advice filed this complaint before this Commission on 3.3.2007. The
only information the appellant has received is from the Advocate for the Bank
informing him that as amount is still due and there is a decree in his name which
has been filed in the court of civil judge, Chikmagalur and he has to make
payment since some outstanding amount is still standing in his account and
therefore advised him to settle the outstanding amount. As far as the loan
application is concerned it is for the Bank to follow its own procedure for
recovering the loan. The only point at issue is the CPIO has not provided any
reply to his application dated 5.12.2007 till date and therefore I direct the PIO to
give a point-wise reply to his application within 15 days and he is also directed to
show-cause why penalty cannot be imposed on him under section 20(1) of the
RTI Act and he should forward his explanation within 15 days from the date of
receipt of this decision. While giving reply he should give the particulars of first
AA. As far as the appellant is concerned, if he has taken some loan and if he is

1
requesting the details about the loan particulars he is entitled from the Bank. In
case if he is requesting for waiving of the loan, this Commission has no
jurisdiction in this regard. This should be noted by the appellant. On these lines,
the appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. B.S. Subramanya Gowda, Branch Manager & PIO, Vijaya Bank, Aldur
Branch, Chikmagalur, Karnataka.

2. Mr. D.D. chandregowda, Donagudige Village, Tq & Dist. Chikmagalur,
Aldur-577111

2