Central Information Commission Judgements

Mr.Krishan Singh vs Reserve Bank Of India on 26 April, 2010

Central Information Commission
Mr.Krishan Singh vs Reserve Bank Of India on 26 April, 2010
                          Central Information Commission
                 File No.CIC/SM/A/2009/000697 dated 24­09­2008
                Right to Information Act­2005­Under Section  (19)




                                                                    Dated: 26 April 2010



Name of the Appellant                   :   Shri Krishna Singh 
                                            K S Medicos,
                                            Water Works Road,
                                            Mansa - 151 505.


Name of the Public Authority            :   CPIO, Reserve Bank of India,
                                            D/o Administrative Personal 
                                            Management, Centre Office, Shahid 
                                            Bhagat Singh Marg, Fort, Mumbai - 
                                            01.



        The Appellant was present along with Shri Jagat Lal.

        On behalf of the Respondent, Shri Krishna Gopal was present.

 

2. In   this   case,   the   Appellant   had,   in   his   application   dated   24th   of 

September   2008,   requested   the   CPIO   to   inform   him   the   basis   of   the   RBI 

circular dated 21 August 2008. In his reply dated 6 November 2008, the CPIO 

observed that the query of the Appellant did not amount to information within 

the meaning of Section 2(f) of the Right to Information (RTI) Act. Not satisfied 

the this reply of the CPIO, the Appellant had preferred an appeal which the 

Appellate Authority rejected in her order dated 24 treble 2009 by endorsing the 

decision of the CPIO. It is against this order that the Appellant has come to the 

CIC/SM/A/2009/000697
CIC in second appeal.

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

present in the Mansa studio of the NIC. The Respondents were present in the 

Mumbai   studio.   We   heard   their   submissions.   Although   it   is   true   that   the 

Appellant has framed his query not very satisfactorily, it is clear that he wants to 

know the basis or the background of the said circular. This can obviously be 

found in the file in which the authorities had decided to issue the circular either 

as a fresh one or in modification of an existing circular. Therefore, we direct the 

CPIO to provide to the Appellant within 10 working days from receipt of this 

order, the photocopy of the relevant pages of the file in which it was decided to 

issue the above circular.

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

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

(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/2009/000697