Central Information Commission Judgements

Shri Rajinder Chabra vs Central Bank Of India on 7 April, 2010

Central Information Commission
Shri Rajinder Chabra vs Central Bank Of India on 7 April, 2010
                            Central Information Commission
                  File No.CIC/SM/A/2009/000961 dated 13-02-2009
                  Right to Information Act-2005-Under Section (19)



                                                                Dated: 7 April 2010


Name of the Appellant               :   Shri Rajinder Chabra
                                        Station Road Kharsiya,
                                        Tehsil Kharsia, Distt - Raigarh,
                                        Chattisgarh.

Name of the Public Authority        :   CPIO, Central Bank of India,
                                        Kharsia Branch,
                                        Distt Raigarh,
                                        Chattisgarh.


        The Appellant was present in person.

        On behalf of the Respondent, Shri S.K. Chatterjee was present.

2. In this case, the Appellant had, in his application dated 13 February
2009, requested the CPIO for some information about the loan sanctioned to
Cheeman Boot House. In his reply dated 27 February 2009, the CPIO refused
to part with the information claiming exemption under Section 8(1) (d), (e)
and (j) of the Right to Information (RTI) Act. Not satisfied with this reply,
the Appellant preferred an appeal on 14 March 2009. The Appellate
Authority, in his order dated 3 April 2009, rejected the appeal by endorsing
the decision of the CPIO. The Appellant has now challenged that order
before the CIC in second appeal.

3. We heard this case through videoconferencing. Both the parties were
present in the Raigarh studio of the NIC. We heard their submissions. It is a
fact that the Appellant had sought certain details about the loan account of
a third-party customer of the Bank and such information, held in
commercial confidence, could not have been disclosed as exempt under the
provisions cited by the CPIO in his order. However, there is one item of
information, namely, the list of defaulters of this Branch which the CPIO
could have easily provided. We now direct the CPIO to provide to the

CIC/SM/A/2009/000961
Appellant within 10 working days from the receipt of this order the latest
list of the defaulters of this particular Branch as published/prepared by
them.

4. With the above direction, the appeal is disposed off.

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

(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/2009/000961