Central Information Commission Judgements

Mr. V N Sridharan vs Bank Of Baroda on 11 November, 2010

Central Information Commission
Mr. V N Sridharan vs Bank Of Baroda on 11 November, 2010
                        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