Central Information Commission Judgements

Smt. Sadhna Gupta vs State Bank Of India on 23 July, 2010

Central Information Commission
Smt. Sadhna Gupta vs State Bank Of India on 23 July, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2009/001035 
                  Right to Information Act­2005­Under Section  (19)




                                                               Dated: 23 July 2010



Name of the Appellant               :   Smt. Sadhna Gupta
                                        House No. B­4/41,
                                        Safdarjung Enclave,
                                        New Delhi - 110 029.



Name of the Public Authority        :   CPIO, State Bank of India,
                                        Local Head Office,
                                        11, Sansad Marg,
                                        New Delhi - 110 029.



        The Appellant was present along with Shri P.S. Sharma.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Anil Kumar Baheti, Manager (Law),
        (ii)     Shri Mukesh Nagpal, CM,

 

2. In our order dated 10 June 2010, we had directed the CPIO to appear 

before us to explain the reasons for delay in providing the information.  During 

the hearing today, the representatives of the CPIO appeared to present their 

case.  The Appellant herself was also present.  

3. We heard the submissions of the CPIO. The CPIO has also furnished his 

written explanation.  We carefully examined the submissions of the CPIO, both 

oral and written.   We are satisfied that he had reasonable cause in providing 

CIC/SM/A/2009/001035
the information somewhat late.   Therefore, we do not propose to impose any 

penalty on him.

4. However, during the hearing, the Appellant submitted that she was yet to 

be shown all the records relating to her queries.   Although the Respondents 

claimed to have shown all available records, nevertheless we would once again 

direct the CPIO to ensure that whatever remaining records are available on this 

case, those also should be shown to the Appellant within 15 working days from 

the receipt of this order.  The CPIO shall also provide the original title deeds, if 

admissible under the Bank’s rules, or at least the copy of it to the Appellant 

within the same period. In case no record other than what has already been 

shown is available, the CPIO shall inform the Appellant accordingly in a sworn 

affidavit. 

5. The Commission order accordingly.

6. 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/2009/001035