Central Information Commission Judgements

Mr.B S Shekhawat vs Bank Of Baroda on 19 April, 2011

Central Information Commission
Mr.B S Shekhawat vs Bank Of Baroda on 19 April, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000933
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                   19 April 2011


Date of decision                     :                                   19 April 2011



Name of the Appellant                :   Shri B S Shekhawat
                                         A­74, Jubli Hills,
                                         Panchsheel Nagar, 
                                         Makadwali Road, Ajmer.


Name of the Public Authority         :   CPIO, Bank of Baroda,
                                         Regional Office, Ajmer Region,
                                         Captan Durga Prasad Choudhary Marg,
                                         Vaishali Nagar, Ajmer.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri G.B. Guhia, 
        (ii)     Shri Varghese, Law Officer



Chief Information Commissioner                :      Shri Satyananda Mishra



2. Heard   the   Respondents   through   video   conferencing   from   the   Ajmer 

studio of the NIC. The Appellant was not present in spite of notice.

3. The Appellant had wanted some information about the issue of currency 

notes of various denominations as well as coins by a particular Branch of the 

CIC/SM/A/2010/000933
Bank.   He   had  also   wanted   to   have  a   copy  of   the   agreement  between   the 

railway management and the Bank for commencing operations in the Currency 

Chest  Branch.   The   CPIO  had  provided   the   copy  of   the   agreement  against 

payment of photocopying charges but had denied to disclose the remaining 

information by claiming that it was highly confidential in nature. It is to be noted 

that   he   had   not   cited   any   particular   exemption   provision   in   support   of   his 

decision.  Later,  on  the  direction  of  the  Appellate  Authority,  he  provided  the 

details about the issue of currency notes of various denominations as well as 

coins by the said Branch of the Bank.

4. We carefully examined the information finally provided by the CPIO and 

found it to be adequate. There is nothing more to be done in this case.

5. It 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/A/2010/000933