Central Information Commission Judgements

Shri.Sajjankumar R Agrawal vs Banking Division on 15 December, 2010

Central Information Commission
Shri.Sajjankumar R Agrawal vs Banking Division on 15 December, 2010


                                        File No.CIC/SM/C/2010/0001130
Central Information Commission
Club Building (Near Post office)
Old JNU Campus,
New Delhi­110067
                                                                                                          Dated:  

15/12/2010

To
               Shri Sajjankumar R Agarwal,
               D­53, Satellite Apartment,
               Jodhpur Char, Rasta,
               Ahmedabad.

Subject: Application under RTI Act, 2005.

Sir,
This  is in  reference  to your  appeal/complaint  petition  dated  12.11.2010.  I  am 
directed   to   convey   that   the   Kotak   Mahindra   Bank   Limited   is   not   covered   under   the 
definition of “Public Authority” as mentioned in Sec. 2 (h) of the Right to Information Act, 
2005 quoted herein under:

 Sec. 2 (h) of the RTI Act, 2005 . 

“Public Authority” Means any Authority or body or institution of self­government established  
or constituted,­

(a)  By or under the Constitution;

(b)  By any other law made by parliament;

(c)  By any other law made by state legislature;

(d) By notification issued or made by the appropriate
                                Government, and includes any, ­

(i)  Body owned, controlled or substantially financed;

(ii) Non ­ Government Organization substantially financed,
                                  directly or indirectly by funds provided by the appropriate 
                                  Government;

3. In view of the above quoted provisions  of Section 2(h) of RTI Act, 2005, your 
application, is being filed, since Kotak Mahindra Bank Limited is not a “Public Authority” 
and the case is being treated as closed.

(Vijay Bhalla)
Assistant Registrar                                                                               
   Tel: 011­26160943