Central Information Commission Judgements

Mr.Sitaram Prasad vs State Bank Of India on 6 May, 2010

Central Information Commission
Mr.Sitaram Prasad vs State Bank Of India on 6 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001051 dated 06­12­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                       Dated: 6 May 2010



Name of the Appellant                  :    Shri Sitaram Prasad
                                            104, Kutir Apartment,
                                            Jagdeo Pat, PO Veterinary College,
                                            Patna - 800 014.


Name of the Public Authority           :    CPIO, State Bank of India,
                                            Local Head Office, 
                                            West Gandhi Maidan,
                                            PB. No. 103, Patna.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Ajay Kumar Jha, 
        (ii)     Shri Varun Kumar

 

2. In  this  case,  the  Appellant had, in  his application  dated 6  December 

2008,   requested   the   CPIO   for   a   number   of   information   regarding   (a)   the 

conduct and operation of institutional  joint Special Term Deposit Account in 

general and (b) a number of details including the account opening/specimen 

signature card in respect of a number of such accounts. In his reply dated 16 

January 2009, the CPIO provided part of the information while promising that 

the   Branch   was   searching   for   the   relevant   records   and   would   provide   the 

remaining information later. Not satisfied with this reply, the Appellant preferred 

CIC/SM/A/2009/001051
an appeal on 2 February 2009 which the Appellate Authority disposed of in his 

order   dated   26   February   2009.   On   his   direction,   the   CPIO   wrote   to   the 

Appellant on 30 March 2008 and provided some more information/clarification 

on his remaining queries. Claiming that he received no further information, the 

Appellant has approached the CIC in second appeal.

3. We heard this case through videoconferencing. Both the parties were 

present   in   the   Patna   studio   of   the   NIC.   We   heard   their   submissions.   The 

Appellant submitted that much of the information claimed to have been sent to 

him never reached him while the Respondent submitted that it had indeed been 

sent. Be that as it may, we direct the Respondent to hand over a fresh set of 

the   remaining   information   to   the   Appellant   right   away   which   he   agreed   to 

provide immediately. We direct CPIO to ensure within 5 working days from the 

receipt of this order that, as promised by the Respondent during the hearing, all 

the remaining information as available is handed over to the Appellant.

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/2009/001051