Central Information Commission Judgements

Mr.Roshan Kumar vs Bank Of Baroda on 19 April, 2011

Central Information Commission
Mr.Roshan Kumar vs Bank Of Baroda on 19 April, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/C/2009/001050
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                  19 April 2011


Date of decision                     :                                  19 April 2011



Name of the Complainant              :   Shri Roshan Kumar
                                         F­80, Pocket D,
                                         Mayur Vihar - II,
                                         Delhi - 91.


Name of the Public Authority         :   CPIO, Bank of Baroda,
                                         Bihar Region, Third Floor,
                                         Anand Vihar, West Boring Canal Raod,
                                         Patna - 800 001.



        On behalf of the Respondent, Shri Arun Mishra was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. Heard   this   case   through   video   conferencing.   The   Respondent   was 

present in the Patna studio of the NIC. We heard his submissions.

3. In our order dated 29 January 2010, we had directed the CPIO not only 

to provide the desired information to the complainant but also to explain why no 

information had been provided in the first place. The Respondent submitted that 

the desired information had since been provided following our orders. However, 

in regard to the delay in the matter, he explained that the RTI application had 

CIC/SM/C/2009/001050
been preferred in the Branch and not before the CPIO. He further submitted 

that since the RTI application was not accompanied with an Indian postal order 

duly endorsed, no action had been taken on it. In support of this claim, the copy 

of the Indian postal order furnished by the complainant was shown. It is, indeed, 

not endorsed in favour of the CPIO of the Bank.

4. The Respondent assured us that the branch managers had since been 

sensitised   about   their   role   and   responsibility   in   implementing   the   Right   to 

Information (RTI) Act and that such cases would no longer recur in future. In 

these circumstances, we accept the explanation offered as reasonable and do 

not intend to impose any penalty on the Branch Manager concerned.

5. The case is disposed off accordingly.

6. 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/C/2009/001050