Central Information Commission
File No.CIC/SM/A/2009/001876
Right to Information Act2005Under Section (19)
Dated: 13 August 2010
Name of the Appellant : Shri Ram Awdhesh Tiwari
C/o. B.K. Vinod,
Vaskonagar, Road No. 2A,
Latma Road, Hatia PO Hatia,
Distt - Ranchi - 03.
Name of the Public Authority : CPIO, Madhya Bihar Gramin Bank,
Head Office, Meena Plaza,
South of Mussum, Patna.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Smt. Neeta Kumari was present.
2. We heard this case through videoconferencing. The Appellant was
present in the Ranchi studio of the NIC. The Respondents were present in the
Patna studio. We heard their submissions. The Appellant had wanted to get a
list of the borrowers under the KCC scheme whose loans had been waived in
the particular branch of the bank. The CPIO had not provided the information by
claiming exemption under Section 8(1) (d) and (e) of the Right to Information
(RTI) Act. We cannot agree with him. Under the agricultural loan waiver
scheme, the banks had themselves displayed the list of the borrowers in their
noticeboards after the waiver in terms of the central government instructions.
Therefore, to claim exemption from disclosure now is totally wrong. We direct
the CPIO to provide to the Appellant within 10 working days from the receipt of
this order the entire list of KCC borrowers of this particular branch whose loans
had been waived under the said scheme including such details as the name,
address, total loan amount and the amount waived in each case.
3. With the above direction, the appeal is disposed off.
4. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/001876
(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/2009/001876