Central Information Commission
File No.CIC/SM/A/2009/000481 dated 18-09-2008
Right to Information Act-2005-Under Section (19)
Dated: 10 March 2010
Name of the Appellant : Shri Sahi Ram
S/o Shri Sukhram,
Vill - Bnad,
Tehsil & Distt - Jodhpur,
Rajasthan.
Name of the Public Authority : CPIO, State Bank of Bikaner & Jaipur,
Zonal Office, A - 23,
Shastri Nagar,
Jodhpur - 342 003.
The Appellant was present in person.
On behalf of the Respondent, Shri C.M. Garg, CPIO was present.
2. In this case, the Appellant had, in his application dated 18 September
2008, requested the CPIO for the copies of the entire loan records of one
Devi Saran Sethi. In his reply dated 21 October 2008, the CPIO denied the
information by citing the provisions of Section 8(1)(d) and (e) of the Right to
Information (RTI) Act. Against this, he preferred an appeal on 3 December
2008 which the Appellate Authority disposed of in his order dated 18
December 2008. The Appellate Authority endorsed the decision of the CPIO.
The Appellant has come in second appeal against this order.
3. We heard this case through videoconferencing. Both the parties were
present in the Jodhpur studio of the NIC. While there is merit in the stand of
the CPIO, namely, that the loan account details of one customer cannot be
disclosed to anyone else and that such information is exempt from
disclosure under the provisions cited by him, we found this case to be
somewhat different. As explained by the Respondent during the hearing, it
appears that the Bank had sanctioned loan to the said individual against
properties which the Appellant and his relatives claimed to be theirs and
that there was some dispute pending before the competent authorities in
CIC/SM/A/2009/000481
this regard. In these special circumstances, for the sake of equity, it may be
desirable to share this information with the Appellant. Therefore, we direct
the CPIO to provide to the Appellant the copies of the desired documents
within 10 working days from the receipt of this order.
4. The appeal is, thus, 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/2009/000481