CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/900935/SG/15091
Appeal No. CIC/SM/A/2011/900935/SG
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Sunil Kumar Pathak
Raja Talab Road,
Near forest depot,
Raipur-492001, Chattisgarh
Respondent : Mr. Y. K. Shukla,
CPIO & Dy. Zonal Manager
Central Bank of India
Zonal office, Raipur,
Chattisgarh.
RTI application filed on : 23-12-2010
PIO replied : 12-01-2011
First appeal filed on : 02-02-2011
First Appellate Authority order : 03-03-2011
Second Appeal received on : 18-03-2011
Q.No Information sought Reply of PIO
A. Certified copy of letter no. CO/CMD/RECV/VVSR/2010-11/3889 Copy enclosed
dated 07-12-2010
B. Certified copy of letter no. CO/CMD/RECV/CPIO /2010-11/37 dated Copy enclosed
03-04-2010
C. Postal details, stamps affixed etc of posting of this letter no Sent to you.
CO/CMD/RECV/CPIO /2010-11/37 dated 03-04-2010
D. All correspondence, office memos related to appellant RTI Copy is enclosed.
application dated 23-02-2010.
Ground of the First Appeal:
The PIO has denied information.
Order of the FAA:
The CPIO must provide copy of information within 30 days.
Ground of the Second Appeal:
The PIO reply was not satisfying.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Sunil Kumar Pathak on video conference from NIC-Ranchi Studio;
Respondent: Mr. R. K. Shukla, Chief Manager on behalf of Mr. Y. K. Shukla, CPIO & Dy. Zonal
Manager on video conference from NIC-Raipur Studio;
The PIO has provided certain information but is now directed to provide the following information
to the Appellant:
1- Query-c: Attested photocopy of the details of posting the letter no.
CO/CMD/RECD/CPIO/2010-11/37 dated 03/04/2010 to be sent to the Appellant.
2- Query-d: The complete communication by both sides will be sent as requested by the
Appellant.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 30 October 2011.
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 of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
07 October 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)