Central Information Commission Judgements

Mr.Hansraj Kumar vs United Commercial Bank (Uco) on 29 June, 2010

Central Information Commission
Mr.Hansraj Kumar vs United Commercial Bank (Uco) on 29 June, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001446 dated 22­05­2009
                   Right to Information Act­2005­Under Section  (19)


                                                                           Dated: 29 June 2010


Name of the Appellant                     :    Shri Hansraj Kumar
                                               Vill & Post - Amarpur,
                                               Bhaya - Baro (Barauni),
                                               Distt - Begusarai, 
                                               Bihar - 851 118.


Name of the Public Authority              :    CPIO, UCO Bank,
                                               Head Office, 10, 
                                               Biplabi Trailokya, Maharaj Sarani,
                                               Brabourne Road, Kolkata - 700 001.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri C.P. Gupta,
        (ii)     Shri Sudhir Kumar,
        (iii)    Shri S.P. Das

 

2. In this case, the Appellant had, in his application dated 22 May 2009, 

requested the Branch Manager/CPIO for a few pieces of information regarding 

a cheque deposited by him with the Karvy Stock ­ broking Firm. The Branch 

Manager /CPIO,  in  his  letter  dated  9  July  2009,  denied  the  request  on the 

ground that the bank could not provide the information related to its customer’s 

account. The CPIO, in another letter dated 8 July 2009, had also informed that 

based on the details provided by the Appellant it was not possible to provide the 

desired information. The reply of the CPIO came after the expiration of the time 

limit   as   given   in   the   Right   to   Information   (RTI)   Act.   In   the   meanwhile,   the 

Appellant preferred an appeal on 27 June 2009. It is not clear if the Appellate 

Authority had passed any order or not. The Appellant however has preferred a 

second appeal with the CIC.

CIC/SM/A/2009/001446

3. The   case   was   fixed   for   the   hearing   through   videoconferencing.   The 

Appellant   was   not   present.   The   Respondents   were   present   both   in   the 

Begusarai and Kolkata studios. We heard their submissions. We also carefully 

considered the original application of the Appellant seeking information and the 

reply of the CPIO. We are satisfied with the reply of the CPIO that based on the 

details given by the Appellant, it was not possible for the Branch or the CPIO to 

produce the desired information.

4. However, it is noted in this case that the reply to the Appellant was sent 

nearly 2 weeks after the stipulated period. Regarding this, the Respondents 

submitted that the delay was largely on account of the nature of information 

sought and with the scanty details provided by the Appellant regarding the said 

cheque, it took some time for the Branch to investigate and find out the facts; in 

the process sometime was lost. They submitted that it was not deliberate or 

intentional. They further assured that there would be no such delay in future.

5. We have also noted that the Appellate Authority passed no order on the 

appeal  filed by the  Appellant; instead, the CPIO himself replied treating the 

appeal as an RTI application. This is not the right way to go about dealing with 

appeals.   The   copy   of   the   appeal   should   have   been   transferred   to   the 

designated Appellate Authority forthwith. We hope this will be noted for future.

6. The case of is, thus, disposed off.

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

(Satyananda Mishra)
CIC/SM/A/2009/001446
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/2009/001446