Central Information Commission Judgements

Shri. Brahm Vallabh Haldia vs Banking Division on 7 October, 2011

Central Information Commission
Shri. Brahm Vallabh Haldia vs Banking Division on 7 October, 2011
                          CENTRAL INFORMATION COMMISSION
                           Club Building, Opposite Ber Sarai Market,
                             Old JNU Campus, New Delhi - 110067.
                                     Tel: +91-11-26161796
                                                            Decision No. CIC/SM/A/2011/001092/SG/15089
                                                                    Appeal No. CIC/SM/A/2011/001092/SG

Appellant                                     :       Mr. Brahm Vallabh Haldia,
                                                      Munshi Bazaar,
                                                      Alwar,       Rajasthan-301001

Respondent                                    :       Mr. R. C. Ydava,
                                                      CPIO & General Manager
                                                      Rajasthan Gramin Bank,
                                                      Head Office,
                                                      13, Lajpat Nagar,
                                                      Scheme No.-2, Alwar,
                                                      Rajasthan-301001

RTI application filed on                     :       25/09/2010
PIO replied                                  :       23/10/2010
First Appeal filed on                        :       03/11/2010
First Appellate Authority order              :       15/11/2010
Second Appeal filed on                       :       21/03/2011
   Sl.                  Information Sought                                          PIO Reply
  1.    Whether before granting loan/credit card documents,          The Respondent replied in negation to
        a statement from the party to the effect that the title to   any case/appeal pending in relation to
        the loan is clean and no case/appeal was pending             Applicant and any such provision in this
        against the same.                                            regard.
  2.    The action taken in case it is found that the title was      No action was taken as no competent
        not clean & taken such in case of loan advanced to           court ordered so.
        Kanwar Singh s/o Mangal Singh.
  3.    The copies of documents submitted by Kanwar Singh            The Documents claimed Exempted by
        s/o Mangal Singh of Alwar for taking loan/Credit             the Respondent as related to Third Party
        Card from Revenue Authorities.                               Information.

Grounds for First Appeal:
-The information sought was not provided to the Appellant though no exemption provided under Section 8
of The Act.

Order of the First Appellate Authority:
The information sought related to Third Party hence in opinion of FAA Appeal was rejected.

Grounds for Second Appeal:
The Appellant was not provided with the desired Information.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. R. C. Ydava, CPIO & General Manager on video conference from NIC-Alwar Studio;

The PIO has refused to give the information regarding the transactions in a Kisan Credit Scheme
Account Holder. The Commission recognizes that normally the information about a customer is held by the
Bank in a fiduciary capacity and hence information about such accounts or transactions need not be
provided. However, under Section 4(1)(b) (xii) &(xiii) of the RTI Act information regarding subsidies or
concessions given by the government policy have to be declare suo-motu by all public authorities. In view
of this information related to such transactions would have to be provided under RTI and cannot to be
considered exempt. The Commission rules that in the instant case the claim for exemption held by the PIO
in not upheld.

The PIO is directed to provide the information sought by the Appellant on query-3 as per the records.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information sought by the Appellant on query-3 to
him before 30 October 2011.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
07 October 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)