Central Information Commission Judgements

Shri.Shekher Ghanshyam Pathare vs Reserve Bank Of India on 1 June, 2011

Central Information Commission
Shri.Shekher Ghanshyam Pathare vs Reserve Bank Of India on 1 June, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001082
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                  1 June 2011


Date of decision                     :                                  1 June 2011



Name of the Appellant                :   Shri Shekher Ghanshyam Pathare
                                         8/1, Ganesh Niketan, 
                                         Agashe Road, Dadar,
                                         Mumbai - 400 028.


Name of the Public Authority         :   CPIO, Reserve Bank of India,
                                         Customer Service Department,
                                         Central Office, 1st Floor, Amar Building,
                                         Sir P M Road, Fort, Mumbai.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Mukul Shastri was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. Both the parties were present during the hearing in the Mumbai studio of 

the NIC and made their submissions.

3. The  Appellant  had  sought two  sets of information  concerning  (a)  the 

fixation of interest on home loan and (b) appeals filed against the decision of 

the Ombudsman. The CPIO had provided some information against his queries. 

The Appellate Authority had endorsed the decision of the CPIO.

CIC/SM/A/2010/001082

4. During the hearing, the Appellant submitted that the information provided 

was inadequate. He specifically pointed out that the reference to the website of 

the bank was not helpful at all since the RBI website was too vast for anyone to 

locate the exact information one needed. Similarly, he pointed out that certain 

details   sought   by   him   about   the   appeals   filed   against   the   orders   of   the 

Ombudsman before the Appellate Authority in the RBI had not been provided 

on the plea that the RBI did not have it in the desired format.

5. After hearing the please and submissions of both the parties, we are of 

the view that the CPIO should provide the following information:

a)   the   exact   link   in   the   website   relating   to   the   information   sought   by   the 

Appellant or, if no such link is possible to be identified, the hard copy of the 

relevant portions;

b) the photocopy of the register or the records listing the appeals against the 

orders passed by the Ombudsman received during the preceding one year in 

the office of the Appellate Authority.

6. The CPIO is directed to provide this information within 10 working days 

from the receipt of this order.

7. The appeal is disposed off accordingly.

8. Copies of this order be given free of cost to the parties.

CIC/SM/A/2010/001082
(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001082