Central Information Commission
File No.CIC/SM/A/2010/000483
Right to Information Act2005Under Section (19)
Dated: 3 November 2010
Name of the Appellant : Shri Jivan Lal Shah,
21, Anupama BOI Society,
B/H Polytechnic,
Ahmedabad - 400 001.
Name of the Public Authority : CPIO, Reserve Bank of India,
Department of Administration of
Personnel Management, Central Office,
Amar Building, P.M. Marg,
Mumbai - 400 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri B.S. Bohra, CPIO, was present.
2. We heard this case through videoconferencing. The Appellant was
present in the Gandhi Nagar studio of the NIC. The Respondents were present
in the Mumbai studio. We heard their submissions.
3. In three separate applications, the Appellant had wanted to know several
facts about his complaints to the Banking Ombudsman at Ahmedabad and
some other related matters. The CPIO had sent interim replies acknowledging
the receipt of his applications and assuring him of providing the desired
information. Subsequently, he replied to him and answered his queries. Later,
CIC/SM/A/2010/000483
on the direction of the Appellate Authority, some more information was also
provided. Nevertheless, the Appellant is not satisfied with the information given
to him and has alleged that the CPIO had dealt with his requests in a casual
manner.
4. We carefully considered the voluminous second appeal filed by the
Appellant as well as his applications to the CPIO and the appeal filed before the
Appellate Authority in the RBI. We were informed by the Respondents that the
Appellant had been allowed to inspect the relevant records in the meanwhile.
We were told that he had been making suggestions for various modifications
and improvements in the CBS model currently being followed in the Bank of
India and his RTI applications revolved around this.
5. Be that as it may, the CPIO can only provide the information which the
bank has in its possession. Therefore, we direct the CPIO to invite the
Appellant once again on any mutually convenient date within 20 working days
from the receipt of this order and to show him for inspection all the files and
records covering his queries in these three RTI applications so that the
Appellant satisfies himself about whatever information the RBI has with it. After
inspection, if the Appellant would choose to obtain photocopies of any of the
records, the CPIO shall provide the same to him.
6. With the above direction, the appeal is disposed off.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
CIC/SM/A/2010/000483
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/2010/000483