Central Information Commission Judgements

Mr.Omprakash Tiwari vs Union Bank Of India on 30 May, 2011

Central Information Commission
Mr.Omprakash Tiwari vs Union Bank Of India on 30 May, 2011
                      Central Information Commission, New Delhi
                              File No.CIC/SM/A/2010/001060 & 1061
                   Right to Information Act­2005­Under Section  (19)



Date of hearing                          :                                        30 May 2011


Date of decision                         :                                        30 May 2011


Name of the Appellant                    :   Shri Om Prakash Tiwari
                                             Vill & Post Office Shivpur Diyar,
                                             New Basti, Distt - Balia.


Name of the Public Authority             :   CPIO, Union Bank of India,
                                             O/o. the Central Public Information 
                                             Officer, Sharda Tower, 2nd Floor,
                                             Kapurthala Complex, Aliganj,
                                             Lucknow - 226 024.


        The Appellant was present along with Shri Madhusudan.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Harish Kumar, Chief Manager (Law),
        (ii)     Shri A.K. Srivastava,
        (iii)    Shri Dhananjay, Manager (Law)



Chief Information Commissioner                    :       Shri Satyananda Mishra



2. Heard these two cases through video conferencing. The Appellant was 

present   in   the   Balia   studio   of   the   NIC   along   with   his   representative.   The 

Respondents were present in the Lucknow studio. We heard their submissions.

3. In   two   separate   applications,  the   Appellant   had   sought  a   number  of 

information regarding two loan accounts with which he was connected. The 

CIC/SM/A/2010/001060 & 1061
CPIO had provided some information in response to one but had refused the 

information about the other by stating that the matter was sub judice.

4. During  the   hearing,  the   Appellant  submitted   that   the   information  had 

been wrongfully denied since there was no provision in the Right to Information 

(RTI) Act to deny any information merely on the ground that the matter was sub 

judice. Besides, he also submitted that even the information provided in one of 

these two cases was not adequate  and was incomplete. The Respondents, 

however, submitted that most of the information sought by the Appellant had 

already been provided to him through the DRT where a recovery case was 

pending for decision.

5. After carefully considering  the facts of the case and the submissions 

made by both the parties, we think that the CPIO should indicate in a tabular 

statement those items of information which has already been provided to the 

Appellant through the DRT and, thereafter, provide the remaining information, if 

any. Therefore, we now direct the CPIO to inform the Appellant about all those 

information, item wise, from both his RTI applications, in the form of a tabular 

statement within 15 working days from the receipt of this order. Besides, he 

shall provide all those information which has not yet been provided through the 

DRT or otherwise.

6. Both the appeals are disposed off accordingly.

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

(Satyananda Mishra)

CIC/SM/A/2010/001060 & 1061
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001060 & 1061