Central Information Commission Judgements

Shri.K A Phani Kumar vs Andhra Bank on 9 September, 2010

Central Information Commission
Shri.K A Phani Kumar vs Andhra Bank on 9 September, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/00352 
                  Right to Information Act­2005­Under Section  (19)




                                                          Dated: 9 September 2010



Name of the Appellant               :   Shri K.A. Phani Kumar
                                        Post Bag No.2,
                                        Post Office - Raipur,
                                        Dehradun - 248 008.


Name of the Public Authority        :   CPIO, Andhra Bank,
                                        Head Office, Dr. Pattabhi Bhawan,
                                        5­9­11, Saifabad, 
                                        Hyderabad - 500 004.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Aditya Upadhayay, Law Officer,
        (ii)     Smt. Srilatha

 

2. The case was heard through videoconferencing.  The Appellant was not 

present in spite of notice.  He informed the Commission on phone that, in the 

meanwhile, he had changed his residence and was now living in some other 

address.  The Respondents were present in the Hyderabad Studio of the NIC. 

We heard their submissions.  

3. The  Appellant  had  sought a large  number of details, some of it  in a 

format prescribed by him, about the contract works undertaken by the Bank in 

the Telengana Area of Andhra Pradesh as well as about the gratuity payments 

CIC/SM/A/2010/000352
made  in   this  area.    Between  the   CPIO  and  the  Appellate  Authority,  all   the 

available   information   was   provided   to   him.     Even   then,   the   Appellant   has 

expressed great dissatisfaction over the information so provided and alleged 

that it is neither complete nor adequate.  The Respondents submitted that they 

did not maintain the information in the format prescribed by the Appellant and, 

therefore, had provided the information as it was available after collecting it 

from various field offices.  

4. Be that as it may, if the Appellant is still interested to inspect the relevant 

records to apprise himself of the fact in this regard, we think the CPIO should 

arrange  for such  inspection.    Therefore, we  direct  the CPIO  to  write  to  the 

Appellant within 10 working days from the receipt of this order and to ascertain 

if   he   would   be   interested   in   inspecting   the   relevant   records   regarding   his 

queries in various offices of the Bank and, if he gives his consent for the same, 

to arrange for such inspection of records on mutually convenient dates within 

20 working days thereafter.   After the inspection, if the Appellant would need 

photocopies of some records or documents, it should be provided to him free of 

cost.  

5. With the above direction, the appeal is disposed off.  

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

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2010/000352
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/2010/000352