Central Information Commission Judgements

Shri.Moti Lal Singh vs Union Bank Of India on 27 September, 2011

Central Information Commission
Shri.Moti Lal Singh vs Union Bank Of India on 27 September, 2011
                       Central Information Commission, New Delhi
                              File No.CIC/SM/A/2010/001498
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                          :                               27 September 2011


Date of decision                         :                               27 September 2011



Name of the Appellant                    :   Shri Moti Lal Singh
                                             Vill & Post - Mahthi, Via Narhan,
                                             Thana Bhibhutipur, 
                                             Distt - Samastipur - 848 211.


Name of the Public Authority             :   CPIO, Union Bank of India,
                                             Regional Office, Nasheman Bhawan,
                                             Fraser Road, Patna - 800 001.



        The Appellant was not present in spite of notice.

        No one was present on behalf of the Respondent.

Chief Information Commissioner : Shri Satyananda Mishra

2. Neither party was present in the respective NIC studio in spite of notice.

3. The Appellant had sought some details about the action taken on his 

loan application under the PM EGP. The CPIO had explained to him the status 

of his loan application and explained to him that it was found to be deficient 

and,   therefore,   had   been   sent   to   the   District   Industries   Centre   for   further 

necessary   action.   The   Appellate   Authority   had   endorsed   the   information 

provided by the CPIO.

CIC/SM/A/2010/001498

4. On  careful  examination  of  the  information  provided  by  the  CPIO,  we 

noted that he had not given the details about the officers/employees who had 

handled his loan application and had decided to send it to the District Industries 

Centre. We would like him to provide the names of those officers/ employees 

who had dealt with his case. We direct the CPIO to send this information within 

10 working days of receiving this order. He must also explain in some detail, by 

providing extracts from the relevant guidelines/rules, the basis for considering 

the loan application deficient.

5. The appeal is disposed off accordingly.

6. 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/2010/001498