Central Information Commission
File No.CIC/SM/A/2010/000520
Right to Information Act2005Under Section (19)
Date of hearing : 11 November 2010
Date of decision : 11 November 2010
Name of the Appellant : Shri V N Sridharan
No. 6, 2nd Floor, 4th Street,
Bharathi Nagar, T Nagar,
Chennai.
Name of the Public Authority : CPIO, Bank of Baroda,
Regional Office, 1st Floor,
90 CP Ramaswamy Road,
Alwarpet, Chennai - 600 018.
The Appellant was present in person.
On behalf of the Respondent, Shri P.M. Mritunjaya, CPIO, was present.
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal partially accepted.
Elements of the decision:
Directed the CPIO to allow inspection
2. We heard this case through videoconferencing. Both the parties were
present in the Chennai studio of the NIC.
CIC/SM/A/2010/000520
3. We heard their submissions. The Appellant had wanted to inspect all the
records of the Hong Kong Kid Leathers available with the International
Business Branch of the Bank at Chennai. The CPIO had advised him to specify
the records so that he could permit him to inspect those records. The Appellate
Authority had also endorsed the decision of the CPIO. Later, in response to 2
more applications for information in this regard, the Bank appears to have
allowed him to inspect the available records at the Branch and the Regional
level. During the hearing, the Appellant submitted that he had not been allowed
to inspect the available records in the Zonal office. The Respondent informed
that there were no such records in the Zonal office. He further informed that the
Bank had filed a recovery suit against both the account holder and the
guarantors and most of the records relating to this account had already been
produced before the court of law from where the parties concerned should have
already obtained the relevant copies.
4., In the background of the above, we direct the CPIO to look for such
records in the Zonal office and, if available, to invite the Appellant for inspection
of those records on any mutually convenient date within 15 working days from
the receipt of this order. However, if there are no such records available, the
CPIO shall inform the Appellant in a sworn affidavit about the nonavailability of
any such records in the Zonal office.
5. With the above directions, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
CIC/SM/A/2010/000520
(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/2010/000520