Central Information Commission Judgements

Mr. D Shekar Rao vs Reserve Bank Of India on 4 August, 2011

Central Information Commission
Mr. D Shekar Rao vs Reserve Bank Of India on 4 August, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/C/2009/000666
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                       :                                   4 August 2011


Date of decision                      :                                   4 August 2011



Name of the Complainant               :   Shri D Shekhar Rao
                                          No. 45, 407 SFS,
                                          Yelahanka. NT,
                                          Bangaluru.


Name of the Public Authority          :   CPIO, Reserve Bank of India,
                                          Department of Administration & 
                                          Personnel Management, Central Office,
                                          1st Floor, Amar Bldg., P.M. Marg,
                                          Mumbai - 400 001.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Unnikrishnan was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Bangalore studio of the NIC while the Respondents were present 

in the Mumbai studio. We heard their submissions.

3. It appears the Appellant had, in two separate RTI applications, wanted to 

know from the RBI about the alleged purchase of land by a non­resident Indian 

from  an  Indian  citizen  for  a   highly  depressed  consideration.  The  CPIO  had 

informed him that the RBI had given no permission to that non­resident Indian 

CIC/SM/C/2009/000666
for any such purchase and that, in case any violation of the FEMA provisions 

had taken place, the Directorate of Enforcement would be the authority to look 

into the matter and take any further action.

4. During   the   hearing,   the   Appellant   admitted   to   have   received   these 

replies from the CPIO. However, he had certain doubts about the position taken 

by   the   RBI   in   the   matter   since   he   thought   that   it   was  the   RBI   which   was 

competent to impose penalty in cases of violation of the FEMA provisions. The 

Respondents clarified that the RBI had only power to compound such violations 

only   when   the   contravener   approached   them;   otherwise,   it   was   only   the 

Directorate   of   Enforcement   which   alone   had   the   power   to   adjudicate   on 

violations of such provisions and to impose any penalty.

5. It is quite clear that the RBI has already provided whatever information it 

could on the subject. The Appellant appears to be dissatisfied over the fact that 

no action has been taken by the competent authorities against the non­resident 

Indian who had purchased the land from an Indian citizen at highly reduced 

rates.  Unfortunately, the  CIC cannot  help in this.  The Appellant may like to 

approach the Directorate of Enforcement or any other competent authority to 

redress his grievance and to look into his complaint. There is nothing more for 

the RBI to provide him by way of information.

6. The appeal is disposed off accordingly.

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

(Satyananda Mishra)
Chief Information Commissioner

CIC/SM/C/2009/000666
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/C/2009/000666