Central Information Commission Judgements

Mr. Aseem Takyar vs Canara Bank on 29 October, 2010

Central Information Commission
Mr. Aseem Takyar vs Canara Bank on 29 October, 2010
                           Central Information Commission
                         Complaint No.CIC/SM/A/2009/001936 
                    Right to Information Act­2005­Under Section (19)



                                                              Dated: 29 October 2010


Name of the Complainant               :   Shri Assem Takyar
                                          S/o. Late Shri R.C. Takyar,
                                          Plot No. 144, Phase - 1, Udyog Vihar,
                                          Gurgaon, Haryana.



Name of the Public Authority          :   CPIO, Canara Bank,
                                          Customer Services Section,
                                          Circle Office­Delhi, 7th Floor,
                                          Ansal Tower - 38, Nehru Place,
                                          New Delhi - 110 019.



         The Appellant was not present in spite of notice.

         On behalf of the Respondent, the following were present:­
         (i)      Shri C.G. Nair, AGM & CPIO,
         (ii)     Shri R.K. Oberoi, Manager



2. In spite of notice, the Appellant was not present.  The Respondents were 

present and made their submissions.  

3. The Appellant wanted to know about the action taken on his letter dated 

27 August 2008.  The CPIO had sent him an interim reply acknowledging the 

receipt of the application more than one month later and assuring him that the 

information was being collected.  Thereafter, the CPIO again wrote to him on 8 

June 2009 and asked him to bear with the Bank as the information was still 

being searched. In the meanwhile, in response to the first appeal filed by the 

CIC/SM/A/2010/0001936
Appellant,   the  Appellate   Authority   provided  several   details   about  the   action 

taken by the Bank in his letter of 27 August 2008.   This only shows that not 

much effort had been made at the level of the CPIO to collect the information. 

In the process, the Appellant was put to lot of detriment and harassment and 

had to go through the entire appellate mechanism.  

4. In the above circumstances, we now direct the CPIO to provide to the 

Appellant within 10 working days from the receipt of this order the photocopies 

of the relevant records/file notings, if available, regarding the disposal of his 

letter   dated   27   August   2008.     In   case   no   relevant  record   in   this   regard   is 

available, the CPIO shall clearly state so in a sworn affidavit.  

5. In regard to the detriment and harassment suffered by the Appellant, in 

exercise   of   powers   vested   in   the   CIC   in   Section   19(8)(b)   of   the  Right   to 

Information   (RTI)   Act,   we   direct   the   public   authority   to   compensate   the 

Appellant by a sum of Rs.5,000/­ (Rupees five thousand only) and direct the 

CPIO to remit this amount to the Appellant within 20 working days from the 

receipt of this order by way of a demand draft drawn in his favour and payable 

at New Delhi.  

6. With   regard   to   the   delay   in   the   matter,   it   was   submitted   during   the 

hearing that because of the merger of two Branches to which the information 

pertained, the relevant records could not be traced in time and that is why the 

CPIO had not been able to provide the information within the stipulated period. 

It seems some records could be traced much later when the Appellate Authority 

passed  his orders.   In the circumstances, we do not propose to impose any 

penalty   on   the   CPIO   but   would   like   to   strongly   advise   him   that   whenever 

CIC/SM/A/2010/0001936
records are not available, a suitable response must be sent to the Appellant 

immediately and well within the stipulated period of 30 days.  

7. With the above directions, the case is disposed off.  

8. 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/2010/0001936