Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000789
Right to Information Act2005Under Section (19)
Date of hearing : 10 February 2011
Date of decision : 14 February 2011
Name of the Appellant : Shri Shailender Kumar Gaguli
M No. V P 157A, Kamakhya Mandir Road,
Patel Nagar, Mugalsarai,
Distt - Chandouli, U.P.
Name of the Public Authority : CPIO, Bank of India,
Patna Zone, Chanakya Place,
Birchand Patel Nagar,
Patna - 800 001.
On behalf of the Respondent, Shri P K Bansal, Zonal Manager & CPIO
was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. In our order dated 20 December 2010, we had directed the CPIO
concerned to appear before us and explain why he had not provided the
desired information to the Appellant by misinterpreting the provisions of Section
8(3) of the Right to Information (RTI) Act. Today, during the hearing, the
present CPIO turned up and submitted that the officer who was the CPIO at the
relevant time had since taken voluntary retirement from the bank and was no
longer in the service of the Bank. He also informed that the desired information
had since been provided to the Appellant.
3. In view of the fact that the officer concerned responsible for the wrongful
decision in the case has now retired from the service of the Bank, we would like
to close the case.
CIC/SM/A/2010/000789
4. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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/2010/000789