Central Information Commission
File No.CIC/SM/A/2010/000133
Right to Information Act2005Under Section (19)
Dated: 3 September 2010
Name of the Appellant : Shri Milind Dattatereya Wagh
Matru Smriti,
Near Trikoni Bagicha,
Islampura, Amalner, Distt - Jalgaon.
Name of the Public Authority : CPIO, Bank of Maharashtra,
Jalgaon Region,
Distt - Jalgaon.
The Appellant was present in person.
On behalf of the Respondent, Shri L. Dhande was present.
2. We heard this case through videoconferencing. The parties were present
in the Jalgaon studio of the NIC. We heard their submissions.
3. The Appellant had requested the CPIO for the certified copies of all loan
proposals, sanction orders and other documents based on which loans had
been sanctioned by the branch between 1 August 2008 to 31 March 2009 for
industrial and agricultural purposes. The CPIO had denied this information by
claiming exemption under Section 8(1) (j) of the Right to Information (RTI) Act.
The Appellate Authority had also endorsed this decision. We carefully
examined the contents of the RTI application and the reply of the CPIO. We find
nothing wrong in the response of the CPIO. The Appellant had sought details
about the loans sanctioned by the branch to other customers. Such information
is held by the bank in commercial confidence and is not normally disclosed
unless it is likely to serve in the larger public interest. Section 8(1) (d) of the
Right to Information (RTI) Act specifically exempts such information from
disclosure.
CIC/SM/A/2010/000133
4. The appeal is no merit and is disallowed.
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/2010/000133