Central Information Commission, New Delhi
File No.CIC/SM/C/2009/000412
Right to Information Act2005Under Section (19)
Date of hearing : 19 April 2011
Date of decision : 19 April 2011
Name of the Appellant : Shri Awdhesh Kumar Jha
Near Barrack No. 1877 of Room No. 10,
Section 39, Distt. Thane,
Ulhasnagar, Maharashtra - 421 005.
Name of the Public Authority : CPIO, IDBI Capital Market Services Ltd.,
Regd. Office, 5th Floor, Mafatlal Centre,
Nariman Point, Mumbai - 400 021.
On behalf of the Respondent, the following were present:
(i) Shri V. Gopinath, CPIO,
(ii) Ms. Christina Fernandes, Compliance Officer
Chief Information Commissioner : Shri Satyananda Mishra
2. In our order dated 8 February 2010, we had directed the CPIO not only
to provide the information against some of the queries of the complainant but
also to send us a chronology of dates relating to the disposal of the RTI
application.
3. We took up this case for hearing today. The Respondents appeared on
behalf of the public authority and submitted that the desired information against
the queries listed in our order had since been provided to the complainant.
CIC/SM/C/2009/000412
They produced a copy of their communication in support of their contention.
Besides, a note on the chronology of dates was also produced. We carefully
examined the information sent and the chronology of dates. We are satisfied
that the CPIO has complied with our orders relating to the information sought by
the complainant. However, in regard to the delay in providing the information, it
appears that the original RTI application had been preferred in the IDBI Bank
which had been later transferred to the IDBI Capital Services. The officer who
had dealt with this matter in his capacity as the CPIO had since reportedly left
the services of the public authority and, unfortunately, has passed away in the
meanwhile. In these circumstances, it would be pointless to fix any
responsibility on the said officer for whatever delay in the case.
4. The case is disposed off accordingly.
5. 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/2009/000412