Central Information Commission Judgements

Shri.Chandra Bhushan Prasad vs Syndicate Bank on 17 October, 2011

Central Information Commission
Shri.Chandra Bhushan Prasad vs Syndicate Bank on 17 October, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                      Decision No. CIC/SM/A/2010/001346/SG/15204
                                                             Appeal No. CIC/SM/A/2010/001346/SG

Relevant facts emerging from the Appeal:

Appellant                              : Mr. Chandrabhushan Prasad Singh
                                         Village- Hasanpur kunj
                                         PO Kodiya, Samastipur Dist., Bihar

Respondent                             : Mr. Kanchan Kumar
                                         Public Information Officer & AGM
                                         Syndicate Bank,
                                         Branch- Kasba Aahar,
                                         PO- Tajpur, District- Samastipur (Bihar)

RTI application filed on               :      12/05/2010
PIO replied on                         :      not mentioned
First Appeal filed on                  :      26/06/2010
First Appellate Authority order on     :      30/07/2010
Second Appeal received on              :      30/09/2010

       INFORMATION SOUGHT                                       REPLY OF PIO
1) Provide me certified copies of the loan documents     The information cannot be provided as the fee paid is
   (loan acceptance, loan account related all paper     by way of NJ stamp which is not the approved mode
   work) of the account no. S.J. Kisan 2008/03.         of payment of fee

Grounds for the First Appeal:
The PIO did not provide information.

Order of the First Appellate Authority (FAA):
The PIO is directed to furnish information within 15 working days on the payment of fee through
proper medium.

Ground of the Second Appeal:
It appears that the Appellant has not paid the requisite fee through proper medium and he is not
satisfied with the PIO's order.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Chandrabhushan Prasad Singh;
Respondent: Mr. Kanchan Kumar, Public Information Officer & AGM on video conference from
NIC-Samastipur Studio;

The Appellant had not paid the requisite application fee. Yet the PIO had offered to give the
information consisting of 52 pages to him on payment of the additional fee at the rate of Rs.2/- per
page. The PIO has also claimed an additional fee of Rs.25/- for certification which is not as per the
rules of the RTI Act. However, the Appellant has not paid any additional fee.
Decision:

The appeal is allowed.

The PIO is directed to provide the information to the Appellant once he pays the
additional fee of Rs.104/-.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
17 October 2011
(In any correspondence on this decision, mentioned the complete decision number.)(AK)