Central Information Commission Judgements

Smt.V Chandraprabha vs Banking Division on 16 December, 2010

Central Information Commission
Smt.V Chandraprabha vs Banking Division on 16 December, 2010


File No.CIC/SM/C/2010/001116
Central Information Commission
Club Building (Near Post office)
Old JNU Campus,
New Delhi­110067

                                                                                           Date: 16/12/2010

To
          Smt V. Chandraprabha,
          W/o S. Varadarajan,
          33, Vignesh Nagar,
          Velan Kurichi P.O.

          Coimbatore­641035.

Subject: Application under RTI Act, 2005.

Sir,
This  is in  reference  to your  appeal/complaint  petition  dated  26.10.2010.  I  am 
directed to convey that the Dhanalakshmi Bank Limited is not covered under the definition 
of “Public Authority”  as mentioned  in Sec. 2 (h) of the Right  to Information  Act, 2005 
quoted herein under:

 Sec. 2 (h) of the RTI Act, 2005 . 

“Public Authority” Means any Authority or body or institution of self­government established  
or constituted,­

(a)  By or under the Constitution;

(b)  By any other law made by parliament;

(c)  By any other law made by state legislature;

(d) By notification issued or made by the appropriate
                                Government, and includes any, ­

(i)  Body owned, controlled or substantially financed;

(ii) Non ­ Government Organization substantially financed,
                                  directly or indirectly by funds provided by the appropriate 
                                  Government;

3. In view of the above quoted provisions  of Section 2(h) of RTI Act, 2005, your 
application, is being filed, since Dhanalakshmi Bank Limited is not a “Public Authority” 
and the case is being treated as closed.

(Vijay Bhalla)
Assistant Registrar                                                                               
   Tel: 011­26160943