Central Information Commission
File No.CIC/SM/A/2009/001747 dated 25042009
Right to Information Act2005Under Section (19)
Dated: 29 July 2010
Name of the Appellant : Shri Pramod Kumar Rai
Vill & Post - Sohav,
Distt - Baliya, U.P.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office,
Lanka, Varanasi.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri J.P. Singh, CPIO,
(ii) Shri R.K. Pandey,
(iii) Shri J.P. Srivastava, FAA
2. In this case, the Appellant had, in his application dated 25 April 2009,
requested the CPIO for some eight items of information regarding the hiring of
certain premises by the bank for running a branch. In his reply dated 22 June
2009, the CPIO provided some information while also denying some others. Not
satisfied with the reply of the CPIO, the Appellant preferred an appeal on 17
June 2009. The Appellate Authority disposed of the appeal in his order dated
17 July 2009 by endorsing the reply of the CPIO. Now, the Appellant has come
to the CIC in second appeal against this order.
CIC/SM/A/2009/001747
3. We heard this case through videoconferencing. The Appellant was
present in the Baliya studio of the NIC while the Respondents were present
both in the Varanasi and Lucknow studios. We heard their submissions.
Although the CPIO had already provided some information, we think that it
would be fair for him to provide the entire information once again to the
Appellant in a tabular format along with the photocopies of the relevant records,
if available. We direct the CPIO to do so within 10 working days from the receipt
of this order. The case is, and thus, disposed off.
4. 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/2009/001747