CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SM/A/2011/001236/SG/15036
Appeal No. CIC/SM/A/2011/001236/SG
Relevant Facts
emerging from the Appeal:
Appellant : Mr. H.Yerriswamy
Kallukkambha (Post)-583113
Bellary
Respondent : Mr. S. Vitthal Rao
PIO & Chief Manager
Pragathi Grahmeen Bank (HQ)
Kurugodu, Bellary (TQ)
RTI application filed on : 23/10/2010
PIO replied : 19/11/2010
First Appeal filed on : 5/12/2010
Order of First Appellate Authority : No order
Second Appeal received on : 18/4/2011
The information sought by the Appellant is in reference to the gold loan of Rs.37, 000/-on 6/10/2008
under A/c No.AGL 163/2008 in the bank.
No. Information sought PIO”s Reply
1. The rate of interest applicable and the total Interest at 9% from 1/10/2008.10% from
interest of above account. 1/10/2009.9% from 1/1/2010 and in case of
overdue of penal interest at 2%.Totally Rs.6579/-
has been applied.
2. The total interest subsidy receivable from the Interest subsidy of Rs.811/- has been credited.
government and its rate of interest.
3. The rate of penal interest applicable and its At the rate of 2% penal interest amounting to
total penal interest. Rs.393/-has been applied.
4. The details of other expenses charged and its At the rate Rs.4/-per Rs.1000/-(half yearly
total amount. totaling Rs.981/-) and reappraisal charges of
Rs.93/- being applied.
5. Provide the Appellant the copies of circulars The circulars are issued for the smooth
issued by the Bank with regard to rate of functioning of the bank and they are only for
interest and other expenses charged to above internal purpose.
account.
Grounds for First Appeal :
The Appellant was unsatisfied as the PIO has not provided the correct information.
Order of the First Appellate Authority :
No order Grounds for Second Appeal :
The Appellant was unsatisfied as the PIO has not provided correct information and FAA has also not
provided any order.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. H.Yerriswamy on video conference from NIC-Bellary Studio;
Respondent: Mr. S.Vitthal Rao, PIO & Chief Manager on video conference from NIC-Bellary Studio;
The Appellant states that he has a grievance that the bank has overcharged him. This is a
grievance over which this Commission has no jurisdiction. The Appellant also states that he wants a
copy of the circular giving the rates of interest during the pendency of his loan.
Decision:
The Appeal is allowed.
The PIO is directed to provide the circular giving the rates of interest during the
pendency of his loans to the Appellant 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
04 October 2011
(In any correspondence on this decision, mention the complete decision number. (AM)