Central Information Commission Judgements

Shri Prabhshanker Gupta vs Bank Of Baroda on 24 December, 2009

Central Information Commission
Shri Prabhshanker Gupta vs Bank Of Baroda on 24 December, 2009
                            Central Information Commission
                            File No.CIC/SM/A/2009/000190
                  Right to Information Act-2005-Under Section (19)

                                                      Dated: 24 December 2009

Name of the Appellant              :   Shri Prabhshanker Gupta
                                       S/o Shri Harishanker Gupta,
                                       Mohalla Mewati Nagar, Alahaganj,
                                       Distt - Shahjahanpur, U.P.

Name of the Public Authority       :   CPIO, Bank of Baroda,
                                       Zonal Office, Jeevan Bhawan,
                                       45, Hazratganj,
                                       Lucknow - 226 001.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Vijay Kumar Bhatia, was present.

The case was heard on 17 December 2009.

2. This case was posted for hearing today through videoconferencing.
The Respondent was present in the Bareilly studio of the NIC. He drew our
attention to the appeal no. 00112 which we had decided in our order dated
5 November 2009 and submitted that the present case was exactly the same
as that case. We verified the contents of both these cases and found that
the CIC Registry had received two separate appeals from the same Appellant
at different times and had registered two separate cases although these are
entirely the same. Therefore, there is no need to pass any fresh order in the
present case since the order already passed by us as above equally applies
to this case also.

3. 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/2009/000190