Central Information Commission
Complaint No.CIC/SM/C/2009/001360
Right to Information Act2005Under Section (18)
Dated: 5 August 2010
Name of the Complainant : Smt. Rekha Vyas
Director, M/s Septu India Pvt. Ltd.,
Septu House No.12, Sec - 7,
Urban Estate, Gurgaon,
Haryana - 122 001.
Name of the Public Authority : CPIO, Canara Bank,
Circle Office, 7th Floor,
Ansal Tower 38, Nehru Place,
New Delhi - 110 019.
The Complainant was present along with Shri Atul Gulati.
On behalf of the Respondent, the following were present:
(i) Shri Vaman Shenoy, AGM,
(ii) Shri Prabhat Rajvanshi, Manager
2. This case was fixed for hearing today to hear the explanation of the
CPIO regarding the delay on his part in providing the information to the
Complainant. Both the parties were present and made their submissions.
Looking to the voluminous information sought by the Complainant, the final
reply of the CPIO dated 4 November 2009 cannot be said to be unreasonably
delayed and, therefore, we do not intend to impose any penalty on the CPIO.
CIC/SM/C/2009/001360
3. However, in regard to the information sought, the Complainant stated
that she was yet to get the copies of the relevant records. In response, the
Respondents submitted that the desired information pertained to a case
pending before the competent Tribunal for Recovery of a loan sanctioned to the
Complainant and that much of the records related to the loan case had already
been provided to her.
4. In the background of the above, we are of the view that the CPIO should
make a complete list of all the information/records being sought by the
Complainant not only in the present RTIapplication but in all other RTI
applications currently pending with the CPIO and provide the copies of all the
relevant records relating to each of the queries in these applications, excluding,
however, those which are already in the possession of the Complainant
procured through various proceedings pending before and decided by various
Law Courts and Tribunals. The CPIO shall prepare a statement of the desired
records and mark against each if it is already in the possession of the
Complainant so that, at a glance, it would be clear which documents are
already with the Complainant and which are being provided by the CPIO afresh.
We direct the CPIO that this be completed within 15 working days from the
receipt of this order.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/C/2009/001360
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/C/2009/001360