Central Information Commission
Appeal No.CIC/SM/A/2008/000111 dated 19-04-2008
Right to Information Act-2005-Under Section (19)
Dated: 8 October 2009
Name of the Appellant : Smt. Kanchan P Kashalkar
3/3, Uran Park, Opp. Sangam
Talkies, Uran Mora Road,
Uran - 400 072. Raigad.
Name of the Public Authority : CPIO, Bank of India,
Head Office, Legal Department,
Star House, 3rd Floor, C-5,
G Block, Bandra Kurla Complex,
Bandra East, P.B.No. 8135,
Mumbai - 400 051.
The Appellant was represented by Shri P.D.Kashalkar.
On behalf of the Respondent, the following were present:-
(i) Shri I.T. Bahl, Senior Manager,
(ii) Shri Sawant
The brief facts are as under.
2. In her application dated April 19, 2008, the Complainant had
requested the CPIO for several details regarding some correspondence
between the RBI and the Bank of India over the complaint of the Appellant
to the RBI against the Bank of India officers. The CPIO replied on May 20,
2008 and provided a number of information against her queries though he
declined to divulge the names of those who dealt with the matter. The
Complainant had approached first Appellate Authority on June 10, 2008
alleging that she had received no reply from the CPIO at all. The first
Appellate Authority disposed off the appeal in his order dated June 18, 2008
enclosing therewith a copy of the CPIO’s reply. She has complained to the
CIC against both the CPIO and the Appellate Authority for having supplied
false information.
CIC/SM/A/2008/000111
3. We heard this case through video conferencing. A representative of
the Complainant was present in the Raigad studio of the NIC whereas the
Respondent was present in the Mumbai studio. We heard their submissions.
Except for the names of the officers who dealt with the communication
received from the RBI, we find that the CPIO had provided adequate
information against the rest of the queries. We, therefore, now direct him
to provide to the Complainant the names and designations of those officers
who had dealt with the said communication within 10 working days from the
receipt of this order.
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/2008/000111