Central Information Commission Judgements

Mr.Harender Singh vs Banking Division on 22 December, 2010

Central Information Commission
Mr.Harender Singh vs Banking Division on 22 December, 2010
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000891
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                  22 December 2010


Date of decision                     :                                  22 December 2010



Name of the Appellant                :       Shri Harender Singh
                                             S/o. Shri Kapil Dev Singh,
                                             Vill & Post - Karsaut, Maharajganj,
                                             Distt - Siwan - 841 238.


Name of the Public Authority         :       CPIO, Administrator of the Specified 
                                             Undertaking of the Unit Trust of India,
                                             UTI Tower, GN Block, Bandra (E),
                                             Mumbai - 400 051.



        The Appellant was present along with Shri Chunchun.

        On behalf of the Respondent, Shri Luke Fernandes was present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

CPIO is directed to provide information.  

CIC/SM/A/2010/000891

2. The   Appellant   was   present   in   the   Siwan   studio   of   the   NIC.   The 

Respondent was present in the Mumbai studio. We heard their submissions.

3. The Appellant had wanted to know some details about the termination of 

a certain scheme in which he had invested in 1994. Although the CPIO had 

provided the detail information in this regard, during the hearing, the Appellant 

submitted that all that he wanted to know was how the money invested by him 

in 1994 grew over the years till the UTI decided to discontinue the scheme. We 

think he has a right to get this information. Therefore, we direct the CPIO to 

provide to the Appellant within 10 working days from the receipt of this order a 

detailed statement of account showing the growth of his investment from the 

beginning till the date of termination of the scheme.

4. The appeal is disposed of accordingly.

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/2010/000891