Central Information Commission Judgements

Mr. Lakshman Prasad Gupta vs Uco Bank, Jaipur on 6 August, 2008

Central Information Commission
Mr. Lakshman Prasad Gupta vs Uco Bank, Jaipur on 6 August, 2008
               CENTRAL INFORMATION COMMISSION
                                                                  Appeal No.2614/ICPB/2008
                                                                            F.No.PBC/08/20
                                                                             August 6, 2008
               In the matter of Right to Information Act, 2005 - Section 18/19
Complainant:           Mr. Lakshman Prasad Gupta
Public Authority:      UCO Bank, Jaipur
                       Chief Officer & PIO
FACTS

:

By an application dated 25.8.2007, the appellant sought for the following:
“Particulars of information: In affidavit submitted by your office on 11.8.06 to Hon’ble
high court, Jaipur under SB civil writ petition no.6433/1997 in which you have mentioned that a
true photo copy to receipt of the payment of gratuity is annexed herewith marking as annexure
A. I am, at my level, attaching herewith the true photocopy of receipt of payment of gratuity
no.PER/ER/GF/139 dated 25.1.02 for your perusal. Between the two, please inform which copy
of receipt having true nature of photocopy and which is typed one and also inform me from
where (office or branch) the cheuqe no.646295 dated 8.2.02 was delivered to me.

2. What type of information required- To ascertain true nature of photocopy of the receipt of
the payment of gratuity and which of two are correct one and also inform from where (office or
branch) the cheque no.646295 dated 8.2.02 was delivered.”

3. By a communication dated 31.8.2007, the CPIO informed the appellant that from the
application, the nature of the information sought was not clear and as such he expressed his
inability to furnish the information. Hence the present complaint.
DECISION:

4. The CPIO is directed to give a personal hearing to the appellant to find out the exact
nature of information sought and furnish the same. It should be done within next three weeks by
giving a notice to the complainant to be present for the hearing. The complaint is disposed of in
the above terms.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Chief Officer & PIO, UCO Bank, Zonal Office, 2nd Floor, Arcade International Civil Lines,
Ajmer Road, Jaipur-302006

2. Mr. L.P. Gupta, C-30, C-Block, Panchsheel, Ajmer-300004

1