CENTRAL INFORMATION COMMISSION
Appeal No.2803/ICPB/2008
F. No. PBC/2008/374
September 11, 2008
In the matter of Right to Information Act, 2005 - Section 18
[Hearing on 20.8.2008 at 1.00 pm]
Appellant: Mr. Manoj Singh
Public authority: Uttar Bihar Khestriy Gramin Bank
Mr. Saroj Kumar Singh, Chief Manager & CPIO
Mr. Ramesh Chandra Jha, Officer Scale-I
Parties Present: For Respondent:
Mr. Saroj Kumar Singh, Chief Manager
Mr. Ramesh Chandra Jha, Officer Scale-I
Mr. Manoj Kumar Singh-Appellant
DECISION
The appellant has sought information under RTI Act by his letter dated 20.6.2008
addressed to PIO, Uttar Bihar Gramin Bank, Muzaffarpur requesting information
pertaining to his availing of Kisan Credit Card loan from the Bank. In this
connection, he has listed various queries in his application. The PIO has given
reply vide letter dated 25.07.2007 by which he informed him since he repaid the
entire loan along with interest his account was closed. When State Bank of India
(“SBI”) approached the Bank regarding the account status of the appellant, the
Bank has given NOC after closing the Kisan Credit Card Account to enable him
to avail fresh loan from SBI. Now the point at issue is the appellant is stating he
has not closed the account he has only requested for the status regarding
whether any loan amount is still outstanding. During the hearing, the Chief
Manager has stated that one can avail loan only from one Bank and since the
appellant has availed loan from State Bank of India against the same land for
cultivation of papaya he is not entitled for enhancing this Kisan credit card loan in
their Bank. Moreover, the appellant has also repaid the entire loan and they have
treated the loan as closed and provided NOC to the State Bank of India. In view
of this, I direct the CPIO to obtain a copy of the letter which has been sent to SBI
in which Uttar Bihar Gramin Bank has given no objection to the appellant to
secure any loan from State Bank of India. The appellant is also quite aggrieved
that the State Bank of India has made a reference to Uttar Bihar Gramin Bank in
1
respect of other four/five accounts, wherein the Branch Manager has stated that
their account is running smoothly and in his case the Bank has given NOC.
2. The main grievance of the appellant is that these account-holders were
able to obtain loan from both the Banks whereas he was deprived by the Bank
from enhancing the Kisan Credit Card account since he has availed loan from
State Bank of India. The appellant has also not filed any appeal before the First
AA since the Branch Manager has not given the particulars of first AA. However,
since the AA also attended the hearing I direct him to collect the records from the
Branch office and go through the records in which the Branch Manager has
provided recommendation in respect of various accounts and satisfy himself
whether the Branch Manager has carried out the work in a satisfactory manner
and the appellant should also be informed of the action taken in the matter. I
direct the first AA to file his reply within 15 days regarding the action taken in the
matter. 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. Saroj Kumar Singh, Chief Manager & CPIO, Uttar Bihar Khestriy
Gramin Bank, Head Office, Kalambagh Chowk, Muzaffarpur, Bihar-842001
2. Mr. Manoj Kumar Singh, Village & PO Khopi, Dist. Vaishali, Bihar-844507
2