Central Information Commission
Appeal No.CIC/SM/A/2009/000206 dated 05-10-2007
Right to Information Act-2005-Under Section (19)
Dated: 26 November 2009
Name of the Appellant : Smt. Surabhi Bhargav
1 BF-3, Satluj Apartment,
Near Kandel Wick School,
Vidhyaghar Nagar, Jaipur.
Name of the Public Authority : CPIO, Bank of Baroda,
Regional Office (Jaipur Region)
4th Floor, Anand Bhawan,
S C Road, Jaipur - 302 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri B. B. Garg was present.
The brief facts of the case are as under.
2. The Appellant had, in her application dated October 5, 2007,
requested the CPIO for a copy of the rules/guidelines according to which
cheques were to be cleared on the basis of the balance left in the account
of the person issuing the cheque. The CPIO replied on November 10, 2007
explaining in detail the procedure followed by the Bank in this regard. Not
satisfied with this, the Appellant moved the Appellate Authority on
December 10, 2007. That authority disposed of the appeal in his order dated
January 23, 2008 in which he not only explained the entire procedure
followed in clearing of cheques, but also he provided her with the copies of
the instructions of the Bank on the subject as well as her own account
statement. The Appellant has challenged this order in a second appeal
before us.
3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Jaipur studio
of the NIC. We heard his submissions. We find no inadequacy in the response
CIC/SM/A/2009/000206
of the CPIO or the Appellate Authority. Between them, they have explained
the position regarding clearing of cheques quite clearly. Even though the
Appellate Authority had already forwarded a copy of their instructions on
the subject to the Appellant, we think it would be better if the CPIO would
also provide a copy of their relevant circular on the clearance of cheques
through the CBS (RO/JPRT/IT/8185-203 dated 22 September 2006). We
direct the CPIO to send to the Appellant within five working days from
receipt of this order, a copy of the above circular for her information.
4. Thus, 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/2009/000206