Central Information Commission Judgements

.Mani Ram Sharma vs State Bank Of Bikaner & Jaipur on 2 August, 2010

Central Information Commission
.Mani Ram Sharma vs State Bank Of Bikaner & Jaipur on 2 August, 2010
                            Central Information Commission
       Complaint No.CIC/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176.
               Right to Information Act­2005­Under Section (18) & 19




                                                                   Dated: 2 August 2010


Name of the Complainant                  :    Shri Mani Ram Sharma,
                                              Nakul Niwas,
                                              Behind Roadways Depot,
                                              Sardar Sahar,
                                              Distt. Churu, 
                                              Rajasthan - 331 403.



Name of the Public Authority             :    CPIO, State Bank of Bikaner & Jaipur,
                                              Head Office, Tilak Marg,
                                              Jaipur - 331 403.



                                              First Appellate Authority,
                                              State Bank of Bikaner & Jaipur,
                                              Head Office, Tilak Marg,
                                              Jaipur - 331 403.




        The Complainant was present in person.

        On behalf of the Respondent, Shri C.M. Sharma, was present.

2. These cases had been fixed for hearing on the complaint of Shri Mani 

Ram Sharma.   The CIC, in the order dated May 28, 2008, had disposed of 

these cases and had directed the CPIO to provide the desired information to 

the Complainant.  Although the CPIO has claimed to have provided the desired 

CIC/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176
information, the Complainant has been insisting that the desired information is 

yet to be provided.  We heard this case through videoconferencing today.  

3. The Complainant was present in the Churu Studio of the NIC whereas 

the   Respondent   was   present   in   the   Jaipur   Studio.     After   hearing   both   the 

parties, we are of the view that to bring an end to this long standing case, it 

would   be   necessary  if   the   CPIO  would   let   the   Complainant  inspect   all   the 

relevant records and files connected with his queries in these three cases and 

thereafter provide him with the photocopies of those records which he would 

identify during the inspection.   Thus, we direct the CPIO to assemble all the 

records relevant to the queries in all these three cases and then to invite the 

Complainant to inspect those records in the office of the CPIO and, thereafter, 

provide photocopies of those records which the Complainant would  identify. 

This should be completed within 15 working days from the receipt of this order 

and the photocopies of documents and records should be provided to him free 

of cost.  

4. We   would   like   to   make   it   clear   that   the   CPIO   must   ensure   all   the 

available  records  and  documents  pertaining  to   the   queries  are  scrupulously 

shown/provided to the Complainant without fail.

5. In case any of the records is not available for any reason, the CPIO shall 

also   confirm   the   non­availability   of   the   relevant   records   through   a   sworn 

affidavit.

6. The case is thus disposed off.  

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

CIC/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176
(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/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176