Central Information Commission Judgements

Ms. Dharmashila Devi vs United Bank Of India, Darbhanga, … on 12 June, 2009

Central Information Commission
Ms. Dharmashila Devi vs United Bank Of India, Darbhanga, … on 12 June, 2009
                      Central Information Commission
          Complaint No.CIC/PB/C/2008/00630-SM dated 12.07.2007
             Right to Information Act-2005-Under Section (18)



                                                     Dated:    12 June 2009


Name of the Complainant          :   Ms. Dharmashila Devi, Darbhanga,
                                     Bihar


Name of the Public Authority     :   CPIO & Manager, United Bank of India,
                                     Darbhanga, Bihar


       The Complainant was represented by Shri Arvind Kumar Mallick.

       On behalf of the Respondent, Shri Mithilesh Kumar Srivastava, was

present.

The brief facts of the case are as under.

The Complainant had requested the CPIO on 12 July 2007 for
information regarding the sanction of a loan to her under the Credit-cum-
Subsidy Loan Scheme in the year 2005. The CPIO replied on 14 August 2007
and informed her that no loan had been sanctioned/disbursed to her under
the SGSY. Against this, in stead of preferring any appeal to the Appellate
Authority, she filed a complaint to the SIC, Bihar, Patna. That complaint has
been received in the CIC on transfer.

2. During the hearing, both the sides were present and made their
submissions. In the meanwhile, the CPIO has sent us his written comments on
the complaint in which he has admitted that the Branch Manager had
inadvertently mentioned SGSY in his original reply in the place of Credit-cum-
Subsidy Scheme but he had no malafide in this inadvertent mistake. The
Respondent submitted that he could not trace any loan application of the
Complainant under this or any other Scheme received either from the
Complainant or from the Block Development Office. If this is true, the reply
of the CPIO/Branch Manager did not exactly reflect it. It is unfortunate that

CIC/PB/C/2008/00630-SM
the CPIO/Branch Manager sent a very perfunctory and technical reply, even
there making a mistake in stating the name of the right Scheme.

3. It was expected from the CPIO/Branch Manager that he should have
searched the records of the Bank and if no application of the Complainant
had been found, he should have made a clear mention about that in his reply.
Now, we direct the CPIO/Branch Manager to write to the Block Development
Office within 10 working days from the receipt of this order for a copy of the
communication with which that Office had forwarded the Complainant’s loan
application under this Scheme to the Branch. If the Block Development
Office provides a copy of that communication, we would like the CPIO/Branch
Manager to search for the Branch’s records once again for this application and
communicate to the Complainant the details of action taken by the Branch.
However, if no such communication exists, he shall inform the Complainant
accordingly.

4. With the above directions, the complaint is 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/PB/C/2008/00630-SM