CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SM/A/2010/001500/SG/14455
Appeal No. CIC/SM/A/2010/001500/SG
Appellant : Mr. Brij Mohan,
H.No.-27/160,
Haweli Bahadur Khan,
Mainagate, Pathwari
Agra-282004, Uttar Pradesh
Respondent : Central Public Information Officer
Circle Manager,
Bank Of India,
Jiwan Prakash, First Floor
LIC Building, Sanjay Place,
Agra-282002, Uttar Pradesh
RTI application filed on : 05/08/2010 & 13/08/2010
PIO replied : 11/09/2010
First Appeal filed on : 23/09/2010
First Appellate Authority order : Not Enclosed
Second Appeal filed on : 11/10/2010
Sl. Information Sought Reply of PIO
1. The copy of plea and -No such plea pending.
written submission filed in -The bank never appointed Appellant or Mr. Subhashchand as temporary
Subhashchand Vs Bank of servant, as there is no appointment letter or any other record in Bank
India, Jiwani Mandi, Agra Records.
Grounds for First Appeal:
The Appellant Alleges that no information was provided in the requisite time limit under The Act.
Order of the First Appellate Authority:
Not Enclosed
Grounds for Second Appeal:
The CPIO was not able to furnish correct and complete information hence reply of CPIO not satisfactory.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Brij Mohan;
Respondent: Absent;
The Appellant states that the PIO has stated that there is no plea pending in any court. However,
the Appellant has produced before the Commission a letter signed by Mr. Jain Bhushan dated 14/10/2010
wherein it has been stated that, “the photocopy of the computer report of the writ in the high court of
Allahabad Writ petition no. 10217/1994, Subhash Chandra Vs Bank of India was filed in 1994. It will take
some time to get the information about this writ and within 15 to 20 days the information will be provided
to you.” The Appellant states that he is seeking the same information which was promised in 15 to 20
days by the letter of 14/10/2010.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information which was promised in point-3 of the
letter reference no. ZO:CSB:RTI:45:305 of 14/10/2010 (copy attached), to the Appellant
before 30 September 2011.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
07 September 2011
(In any correspondence on this decision, mention the complete decision number. (NS)
Enclosure: ZO:CSB:RTI:45:305 of 14/10/2010;