Central Information Commission
File No. CIC/SM/A/2009/000364, CIC/SM/A/2009/000416,CIC/SM/A/2009/000568,
CIC/SM/A/2009/001497,CIC/SM/C/2009/000257,CIC/SM/C/2009/001192
Right to Information Act – 2005 Under Section (19)
Dated: 4 August 2010
Name of the Appellant : Shri S.P. Goyal
103 A, Krishna Chambers,
59, New Marine Lines,
Mumbai – 400 020
Name of the Public Authority : CPIO, Indian Overseas Bank,
Central Office, P.B. No. 3765,
763, Anna Salai,
Chennai – 600 002
The appellant and the CPIO both were present.
2. We had last heard this case on 25 February 2010 and had directed the CPIO
and the Appellate Authority to collect all the relevant files connected with the subjects
enumerated in various applications including the appeals filed before us by Shri S.P.
Goyal for him to inspect those in the office of the CIC. We had also asked the Appellant
to identify those records, the photocopies of which could then be given to him. Thus, it
was expected that by enabling the Applicant to inspect all the relevant files, his
information need as far as these cases are concerned would be fulfilled and he would
have no further need of coming back either to the CPIO/AA or the CIC again and again.
Accordingly, on 29 April 2010, the CPIO had brought all the relevant files to the office of
the CIC for inspection by Shri Goyal. Shri Goyal took two days to inspect the files and to
CIC/SM/A/2009/000364, 416, 568, 1497, CIC/SM/C/2009/000257 & 1192
identify the relevant documents the photocopies of which were provided to him running
into more than 500 pages. It is understood that still some files remain to be inspected
by Shri Goyal. Since it was inconvenient for the CPIO to carry all the office records to
the office of the CIC, we direct the CPIO to collect all the remaining uninspected records
at their branch in Ludhiana and after consulting Shri S.P. Goyal fix dates and time
mutually convenient to both the parties for inspection of these and provide copies of all
the documents to be identified by Shri Goyal. This should be done as soon as possible
but not later than 20 days from the receipt of this order. If, for any reason, some of
these records are no longer available, the CPIO shall inform the Appellant accordingly in
a sworn affidavit. Thereafter, the CPIO will report compliance of these directions to the
CIC.
3. Copies of this order be given free of cost to the parties.
(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/SM/A/2009/000364, 416, 568, 1497, CIC/SM/C/2009/000257 & 1192
CIC/SM/A/2009/000364, 416, 568, 1497, CIC/SM/C/2009/000257 & 1192