Central Information Commission Judgements

Shri.Jai Anand vs Central Bank on 7 September, 2011

Central Information Commission
Shri.Jai Anand vs Central Bank on 7 September, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001339
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                      :                               7 September 2011


Date of decision                     :                               7 September 2011



Name of the Appellant                :    Shri Jay Anand
                                          Qtr. No. L/S­35, Harmu Housing Colony,
                                          Near Harmu High Court Colony, Harmu,
                                          Ranchi - 834 012.


Name of the Public Authority         :    CPIO, Central Bank of India,
                                          Regional Office,
                                          Muzaffarpur.



        The Appellant was represented by Harish Chandra Das.

        On behalf of the Respondent, Shri Z.I. Ansari, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. The representative of the Appellant was present in the Ranchi studio of 

the NIC. The Respondents were present in the Muzaffarpur studio. We heard 

their submissions.

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

of information regarding various loan accounts of a number of borrowers of the 

bank.   The   CPIO   had   denied   the   information   by   claiming   exemption   under 

Section 8(1) (d) of the Right to Information (RTI) Act.

4. We carefully considered the facts of the case and the submissions made 
CIC/SM/A/2010/001339
by both the parties. Although the CPIO had refused the information by citing the 

correct exemption provision, his order was not very speaking. We would expect 

the CPIO to be careful in future and pass speaking orders while denying any 

information.

5. It   is  a   fact   that  the   CPIO  had  sought  a   large  number  of  information 

regarding the loan account details of several borrowers of the bank. Ordinarily, 

such information is not to be disclosed in terms of the provisions cited by the 

CPIO being in the nature of commercial confidence. The Appellant has also not 

indicated how the disclosure of such information would serve any larger public 

interest. 

6. However, if any of these loan cases involves any form of subsidy or 

concession  including  interest  rate   subvention,  in   terms  of   numerous  rulings 

given by the CIC in the past, some information about such loan cases could be 

disclosed. We have decided in the past that in loan cases under such schemes 

as the PMRY or the KCC, such details about the borrowers as their names, the 

date and the amount of loans sanctioned, the landholding of the borrowers as 

indicated in the loan application or accepted by the bank and the purpose of the 

loan should be disclosed. Applying those yardsticks, if the loans sanctioned to 

the individuals named by the Appellant in his RTI applications are under any 

such scheme, the Appellant should be given the above items of information in 

respect of all these borrowers.

7. We direct the CPIO to provide to the Appellant within 10 working days of 

receiving this order such information as listed above only if the loans granted to 

them   involved   any   subsidy   in   any   form   including   any   other   concession   or 

interest rate subvention. However, if the loans sanctioned to these individuals 

CIC/SM/A/2010/001339
do not involve any such subsidy or concession or interest rate subvention, the 

CPIO shall clearly state so while writing to the Appellant and will not be required 

to provide any information.

8. The appeal is disposed off accordingly.

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001339