Central Information Commission Judgements

Shri Santosh Kumar Giri vs Canara Bank on 5 April, 2010

Central Information Commission
Shri Santosh Kumar Giri vs Canara Bank on 5 April, 2010
                            Central Information Commission
                  File No.CIC/SM/A/2009/000769 dated 21-11-2008
                  Right to Information Act-2005-Under Section (19)



                                                               Dated: 5 April 2010


Name of the Appellant               :   Shri Santosh Kumar Giri
                                        C-20, South Extention,
                                        Part II, New Delhi - 110 049.

Name of the Public Authority        :   CPIO, Canara Bank,
                                        Customer Service Section,
                                        Circle Office, Vipin Khand,
                                        Lucknow.


        The Appellant was represented by Shri Krishan Lall.

        On behalf of the Respondent, Shri Rangarao, CPIO was present.

2. In this case, the Appellant had, in his application dated 21 November
2008, sought certain details about three demand drafts (DDs) purchased by
one Vishvas Business Associates Ltd way back in 1999. The CPIO, in his reply
dated 11 December 2008, refused to part with the information claiming
exemption under Section 8(1) (e) and (j) of the Right to Information (RTI)
Act. Not satisfied with this reply, he preferred an appeal on 30 December
2008. The Appellate Authority did not allow his appeal in his order dated 12
January 2009 and endorsed the decision of the CPIO. It is against this order
that the Appellant has come before the CIC in second appeal.

3. We heard this case through video conferencing. A representative of
the Appellant was present in our chamber while the Respondents were
present in the Lucknow studio of the NIC. We heard their submissions. We
do not find any fault in the response of the CPIO since the Appellant had not
enclosed any evidence to show that he had an authorisation from the
purchaser of the DDs to seek this information. The representative of the
Appellant submitted that they would produce such an authorisation from the
purchaser company. We direct the CPIO to provide to the Appellant the
desired information within 10 working days from the date of receiving a

CIC/SM/A/2009/000769
valid authorisation from the purchaser company in favour of the Appellant.

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/2009/000769