Central Information Commission Judgements

Mr.Rajiv Jain vs Canara Bank on 30 September, 2010

Central Information Commission
Mr.Rajiv Jain vs Canara Bank on 30 September, 2010
                           Central Information Commission
                            File No.CIC/SM/A/2009/001178 
                  Right to Information Act­2005­Under Section  (19)



                                                              Dated: 30 September 2010


Name of the Appellant                  :    Shri Rajiv Jain
                                            S/o Shri Rajkumar Jain,
                                            H­2/1, Kidwai Nagar, Kanpur.


Name of the Public Authority           :    CPIO, Canara Bank,
                                            Circle Office, Vipin Khand,
                                            Gomti Nagar, Lucknow.


        The Appellant was present in person.

        No one was present on behalf of the Respondent.

 

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

present   in   the   Kanpur   studio   of   the   NIC.   The   Respondent   had   informed 

telephonically that due to the law and order problem prevailing in the state of 

Uttar Pradesh, he would not be able to attend the hearing. 

3. We had disposed of the second appeal filed by the Appellant earlier in 

our order dated 14 May 2010 and had given clear directions to the CPIO to 

provide to the Appellant within 10 working days from the receipt of our order all 

the   information   that   had   not   been   already   furnished   before   the   DRT.   The 

Appellant complained that our orders were yet to be complied with.

4. The next date of hearing of this case should be fixed in our chamber in 

New Delhi. The CPIO concerned should be asked to appear before us with the 

compliance report.

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

CIC/SM/A/2009/001178
(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2009/001178