Central Information Commission Judgements

Mr. Rajinder Singh Chabra vs Central Bank on 21 May, 2010

Central Information Commission
Mr. Rajinder Singh Chabra vs Central Bank on 21 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000944 dated 13­02­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                         Dated: 19 May 2010



Name of the Appellant                    :    Shri Rajinder Singh Chabra
                                              Station Road, Kharsia,
                                              Tehsil Kharsiya,
                                              Distt - Raigarh.


Name of the Public Authority             :    CPIO, Central Bank of India,
                                              Branch - Kharsia,
                                              Distt - Raigarh.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri V.R. Ghoke was present.

 

2. In this case before the Commission, the Appellant had, in a letter dated 

13 February 2009, requested the CPIO to give some information relating to a 

loan taken by a third party. In his response dated 27 February 2009 the CPIO 

rejected the Appellant’s request on two grounds namely (a) that it was the duty 

of   the   bank   to   protect   any   information   related   to   its   customers   under   the 

Banking   Companies   Act,   1970,   (b)   that   the   requested   information   was 

exempted from disclosure under the Sections 8 (1) (d), (e) and (j) of the Right to 

Information (RTI) Act. Against this, the Appellant preferred an appeal by his 

letter dated 14 March 2009. The Appellate Authority in his order dated 3 April 

2009, endorsed the stand of CPIO. It is against this order that the Appellant has 

come to the CIC in a second appeal.

CIC/SM/A/2009/000944

3. We heard this case through videoconferencing. The Appellant was not 

present in spite of notice. The Respondent was present in the Raipur studio of 

the   NIC.   He   brought   it   to   our   notice   that   in   the   appeal   number 

CIC/SM/A/2009/000961, heard on 7 April 2010, we had already directed the 

CPIO to provide certain information to the Appellant and that the present case 

was no different from that one. We carefully compared the present appeal with 

the   above   and   found   both   to   be   the   same.   It   appears   the   CIC   Registry 

registered two separate appeal cases as the appeal memos might have been 

received at different times. Our order dated 7 April 2010 covers the present 

appeal and therefore, there is no need to pass any fresh order.

4. The appeal 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/2009/000944