Central Information Commission
File No.CIC/SM/A/2010/000595 & C/2010/000581
Right to Information Act2005Under Section (18) & (19)
Dated: 2 November 2010
Name of the Appellant : Shri Yasar Arafath,
Advocate,
B65/2, DRO Colony,
K Pudur,
Madurai - 625 007.
Name of the Public Authority : CPIO, Oriental Bank of Commerce,
Regional Office,
Anand Bhawan,
2nd Floor, Sansar Chandra Road,
Jaipur - 302 001.
The Appellant was not present.
On behalf of the Respondent, Shri D.K. Nanda, CPIO, was present.
2. We heard these cases through videoconferencing. In spite of notice, the
Appellant was not present. The Respondent was present in the Jaipur studio of
the NIC. We heard his submissions.
3. In two separate applications, the Appellant had sought the details of the
loan outstanding in the currentaccount of two different borrowers. After
consulting the thirdparty borrowers, the CPIO provided him with the information
CIC/SM/A/2010/000595 & C/2010/000581
in regard to one of the borrowers, namely, M/s Technique Super Diatools
Private Ltd but denied similar information in regard to the other borrower since
that borrower had objection to the disclosure of the information. We do not find
any shortcoming in the response of the CPIO. The Appellate Authority had also
endorsed his decision. After all, the Appellant was seeking the details about the
loan accounts of thirdparty customers which the Bank holds in commercial
confidence. Ordinarily, such information cannot be disclosed as clearly
exempted by Section 8(1) (d) of the Right to Information (RTI) Act. Therefore,
there is no merit in these appeals.
4. The appeals are disposed off accordingly.
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/2010/000595 & C/2010/000581