Central Information Commission Judgements

Mr.Amrit Saxena vs Reserve Bank Of India on 15 July, 2010

Central Information Commission
Mr.Amrit Saxena vs Reserve Bank Of India on 15 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001571 dated 11­05­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                      Dated: 15 July 2010



Name of the Appellant                  :       Shri Amrit Saxena
                                               C­668, Second Floor,
                                               Vikaspuri, New Delhi - 110 018.



Name of the Public Authority           :       CPIO, Reserve Bank of India,
                                               Department of Administration & 
                                               Personnel Management, Central Office, 
                                               Shahid Bhagat Singh Marg,
                                               Mumbai - 400 001.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Unnikrishnan,
        (ii)     Shri Mathew
 

Date of RTI­application                           :      11 May 2009

Date of CPIO's reply                       :      24 June 2009

Date of first appeal                              :      29 June 2009

Date of Appellate Authority's order:              12 August 2009



2. The CPIO provided some information against all the three queries of the 

Appellant. The Appellate Authority also same directed the CPIO to provide the 

CIC/SM/A/2009/001571
copy of the relevant circulars/guidelines of the RBI which the CPIO forwarded to 

the   Appellant   soon   thereafter.   Not   satisfied   with   the   order  of   the   Appellate 

Authority, the Appellant has preferred the second appeal.  

3. We   heard   this   case   through   videoconferencing.     The   Appellant   was 

present in our chamber while the Respondents were present in the Mumbai 

Studio.   We heard their submissions.   Although the Appellant is now satisfied 

with the information provided, he submitted it was given rather late. Besides, he 

never received the Appellate Authority’s order.   In view of this, we now direct 

the CPIO to provide to the Appellant within 10 working days from the receipt of 

this order a copy of the order of the Appellate Authority dated 12 August 2009.

4. On   the   question   of   delay   on   the   part   of   the   CPIO,   the   Respondent 

explained that the collection of necessary information from various branches in 

the RBI took some time and that is why it could be provided only on 24 June 

2009.  However, they explained that the CPIO had sent an interim reply to the 

Appellant explaining that the information was being collected and would be sent 

as soon as it was available.  We must advise the CPIO to ensure in future that 

all the information is collected and sent within the stipulated period.

5. The case is disposed of accordingly.

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

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001571
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/2009/001571