Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000712
Right to Information Act2005Under Section (19)
Date of hearing : 9 December 2010
Date of decision : 9 December 2010
Name of the Appellant : Shri D Raghavulu
11, Sathani Gopal Iyer Street,
Pichanoorpet Gudiyattam,
Vellore - 632 602.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office, Chennai, First Floor,
48/49, Montieth Road, Egmore,
Chennai - 600 008.
The Appellant was present in person.
On behalf of the Respondent, Shri Shekhar Ranjan Basu was present.
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal allowed
Elements of the decision:
CPIO is directed to provide information.
CIC/SM/A/2010/000712
2. We heard this case through video conferencing. The Appellant was
present in the Vellore studio of the NIC. The Respondent was present in the
Chennai studio. We heard their submissions.
3. In his RTI application, the Appellant had wanted to know why a certain
loan had not been sanctioned to him. The CPIO had explained the reasons.
Thereafter, he had preferred an appeal. The Appellate Authority had by and
large concurred in the decision of the CPIO.
4. From the submissions made by both the parties, it appears that he was
denied the loan on the ground that the land against which the loan had been
sought was located in the service area of some other Bank. Be that as it may,
the Appellant submitted that he should be provided with the relevant circulars of
the Bank under which the said loan was to be sanctioned and those under
which it was decided not to sanction the loan to him. We do not see why such
information should not be provided to him.
5. We, therefore, direct the CPIO to provide for the Appellant within 10
working days from the receipt of this order the photocopies of the circulars, (a)
relating to the sanction of loan under this particular scheme and (b) relating to
the service area, ostensibly the ground for not sanctioning the loan.
6. The appeal is dispose off accordingly.
7. Copies of this order be given free of cost to the parties.
CIC/SM/A/2010/000712
(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/2010/000712