Central Information Commission Judgements

Mr.R.N. Mittal vs Central Bank on 31 January, 2011

Central Information Commission
Mr.R.N. Mittal vs Central Bank on 31 January, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000863
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                         :                                  21 January 2011


Date of decision                        :                                  31 January 2011



Name of the Appellant                   :    Shri R.N. Mittal
                                             Flat No. 50B, Pocket D,
                                             S F S Flats, Mayur Vihar,
                                             Phase - III, Delhi - 110 096.


Name of the Public Authority            :    CPIO, Central Bank of India,
                                             Regional Office, 106, Railway Road,
                                             Ambala Cantt - 133 001.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Rajesh Sharma, Chief Officer (Law) 

was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. This   case   was  heard   on   21   December  2010.   In   spite   of   notice,   the 

Appellant   was   not   present.   The   Respondent   was   present   and   made   his 

submissions.

3. The Appellant had, in two separate RTI applications, sought a number of 

information   regarding   (a)   the   cases   arising   out   of   the   voluntary   retirement 

scheme   of   the   Bank,   otherwise  known  as   CBIEVRS,  2001  and   (b)   lockers 

CIC/SM/A/2010/000863
rented out by the Bank. The CPIO had refused to disclose any information by 

claiming that it was both voluminous and confidential and was exempt under 

Section 8(1) (d), (g) and (i) of the Right to Information (RTI) Act. The Appellate 

Authority had endorsed this decision.

4. After carefully considering  the facts of the case and the submissions 

made  by  the  Respondent  during  the  hearing,  we  do  not  see  any  particular 

reason   why   the   available   information   against   the   queries   of   the   Appellant 

should   not   be   disclosed.   Therefore,   we   direct   the   CPIO   to   provide   to   the 

Appellant   within   15   working   days   from   the   receipt   of   this   order   all   those 

information against his several queries which are centrally available. If any of 

the desired information is not available, the CPIO shall clearly state so in his 

communication. Preferably, the information should be provided in the form of a 

tabular statement listing the queries in one column and the information in the 

other.

5. With the above direction, the appeal is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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.

CIC/SM/A/2010/000863
(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/000863