Central Information Commission Judgements

Shri.Ashoka Saxena vs Union Bank Of India on 22 October, 2010

Central Information Commission
Shri.Ashoka Saxena vs Union Bank Of India on 22 October, 2010
                              Central Information Commission
                        File No.CIC/SM/A/2010/000283, 800 & 801 
                   Right to Information Act­2005­Under Section  (19)



                                                               Dated: 22 October 2010


Name of the Appellant                  :   Shri Ashok Saxena
                                           C­93, Ekta Nagar,
                                           Bareilly, U.P.


Name of the Public Authority           :   CPIO, Union Bank of India,
                                           Sharada Tower, 2nd Floor,
                                           Kaputhala Complex, Aliganj,
                                           Lucknow.


         The Appellant was present in person.

         On behalf of the Respondent, the following were present:­
         (i)      Shri Rewatkar, AGM,
         (ii)     Shri Harish Kumar, CM (Law),
         (iii)    Shri Sunil Singh, Manager (Law)

 

2. We heard these three cases through videoconferencing. The Appellant 

was present in the Bareilly studio of the NIC. The Respondents were present in 

the Lucknow studio. We heard their submissions.

3. In three separate applications, the Appellant had sought a large number 

of information regarding the status and details of a number of loan accounts of 

various customers of the bank as well as about the charge sheet etc in respect 

of some employees of the bank. Although the CPIO had provided a number of 

information,   he   had   denied   many   others   claiming   exemption   under   various 

provisions of the Right to Information (RTI) Act. After carefully considering the 

submissions of both the parties and the facts of the case, we think that the 

following information should be provided to the Appellant:

CIC/SM/A/2010/000283, 800 & 801

i) the verified date on which the cash credit account of M/s Bhardwaj 

Automobiles turned irregular;

ii) the period of posting and the duties assigned to 8 officers listed by the 

Appellant in item 6 of his application dated 15 January 2009 (appeal 

number 283);

iii)   copy   each   of   the   charge   sheet,   dismissal   order   and   order   of 

reinstatement issued to JB Chaudhury;

iv) the number of loan accounts financed by HR Lal which had been 

written off along with the total amount involved;

v) the number of loan accounts financed by   HR Lal which had been 

compromised along with the total amount involved; and

vi) the present status of the cash credit loan accounts of M/s Bhardwaj 

Automobiles and M/s Hind Building Material in the Ballia Branch.

4. We direct the CPIO to provide the above information to the Appellant 

within 10 working days from the receipt of this order.

5. The  remaining  information  sought  by the  Appellant  relate  to  the  loan 

accounts of various customers of the bank and cannot be disclosed being in the 

nature of commercial confidence. Section 8(1) (d) of the Right to Information 

(RTI) Act clearly exempts such information from disclosure.

6. With the above directions, these appeals had disposed off.

7. Copies of this order be given free of cost to the parties.

CIC/SM/A/2010/000283, 800 & 801
(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/2010/000283, 800 & 801