Central Information Commission Judgements

Shri Sujit Kumar Shahi vs Madhya Bihar Gramin Bank on 7 April, 2010

Central Information Commission
Shri Sujit Kumar Shahi vs Madhya Bihar Gramin Bank on 7 April, 2010
                            Central Information Commission
                            File No.CIC/SM/A/2009/000971
                  Right to Information Act-2005-Under Section (19)



                                                                 Dated: 7 April 2010


Name of the Appellant               :   Shri Sujit Kumar Shahi
                                        Village Bhadari,
                                        Post Nalanda,
                                        Distt Nalanda, Bihar.

Name of the Public Authority        :   CPIO, Madhya Bihar Gramin Bank,
                                        Regional Office,
                                        Biharsharif,
                                        Bihar.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:-
        (i)     Smt. Rita Kumari, Senior Manager,
        (ii)    Shri Surendra Prasad, ACPIO,
        (iii)   Shri Naseem Ahmed, CPIO


2. In this case, the Appellant had requested the CPIO for a number of
information about sanction of Kissan Credit Cards (KCC) by the Bank in the
Bhadari village between 2005 to 2009 and about waiver of loans during 2007

–08. In his reply dated by March 2009, the CPIO provided most of the
information except the details about the sanction of KCCs for which he
wanted the Appellant to deposit the required fees. In the meanwhile, the
Appellant preferred an appeal alleging that he had not been provided with
the information within the stipulated period. The Appellate Authority
disposed of his appeal in his order dated 16 April 2009 in which he endorsed
the information already provided by the CPIO. Now, the Appellant has come
before the CIC in second appeal stating that some of the information was
yet to be provided to him.

3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondents were present in the Patna and
Nalanda Studios of the NIC. We heard their submissions. We noted that the

CIC/SM/A/2009/000971
CPIO had not specified the amount of fees to be deposited by the Appellant
in order to get copies of the details of the KCCs. The Appellant cannot be
faulted since he did not know how much amount to deposit. Therefore, we
now direct the CPIO to provide to the Appellant within 10 working days from
the receipt of this order (i) a list of KCC holders for the said period (2005-

09) including the names and the amount of loan sanctioned in each case and

(ii) a list of the borrowers whose loans had been waived during 2007-08,
free of cost.

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/2009/000971