Central Information Commission
File No.CIC/SM/A/2009/000985 dated 10102008
Right to Information Act2005Under Section (19)
Dated: 5 May 2010
Name of the Appellant : Smt. Nirmaladevi Prataprao Satav
07, Chan Drama Sahajeevan Co. Hs.
Society, Off Ganeshkhind Road,
Pune - 411 007.
Name of the Public Authority : CPIO, Bank of Baroda,
Zonal Office, 11/1, Sharda Centre,
Khilare Path, Erandavana,
Pune - 411 004.
The Appellant was represented by Shri Bharat Kedarnath Tiwari.
On behalf of the Respondent, Shri Bharat Desai, PIO was present.
2. The brief facts of the case are as under.
3. In her application dated 10 October 2008, the Appellant had requested
the CPIO a number of information regarding the SB Account 6284. The CPIO
provided him with the desired information regarding both the SB Account 6284
and the locker number 315. Not satisfied with the information so provided, the
Appellant preferred an appeal on 10 December 2009. In his order dated 2
January 2009, the Appellate Authority disposed of the appeal by directing the
CPIO to provide the copies of the available papers to her subject to her
producing proper proof of her being a legal heir of the deceased account
CIC/SM/A/2009/000985
holder. Following this direction, the CPIO communicated to the Appellant the
available details. The Appellant has come to the CIC in second appeal alleging
that the relevant documents have not been provided to her.
4. We heard this case through video conferencing. Both the parties were
present in the Pune studio of the NIC. We heard their submissions. The
representative of the Appellant admitted that the required papers and
documents had already been received although he submitted that these were
provided rather very late. The Respondent submitted that the majority of the
information had already been provided at the beginning and the Appellant was
apprised about the relevant documents and records after finding about those
after searching for those. There was, it was submitted, no wilful delay on
anyone’s part.
5. There is nothing more to be provided by way of information and, thus,
the case is disposed off.
6. 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/2009/000985