Central Information Commission Judgements

Shri Om Prakash Sethi vs State Bank Of Hyderabad on 17 November, 2009

Central Information Commission
Shri Om Prakash Sethi vs State Bank Of Hyderabad on 17 November, 2009
                            Central Information Commission
                  Appeal No.CIC/SM/A/2009/000137 dated 29-08-08
                  Right to Information Act-2005-Under Section (19)



                                                      Dated: 17 November 2009


Name of the Appellant               :   Shri Om Prakash Sethi
                                        274 N, Kidwai Nagar,
                                        Kanpur, U.P.

Name of the Public Authority        :   CPIO, State Bank of Hyderabad,
                                        25/18, Canal Road,
                                        Kanpur - 208 001.



        The Appellant was present along with Shri S.L. Tripathi.

        On behalf of the Respondent, the following were present:-
        (i)     Shri T.K. Mohapatra, AGM,
        (ii)    Shri Avinash Chander, Branch Manager,

(iii) Shri T. Deivanayagam, Manager (Law)

2. In this case, he Appellant had, in his application dated August 29,
2008, requested the CPIO for a number of details regarding the cases filed
by the Branch for recovery of dues. The CPIO replied on September 16, 2008
and provided the desired information. Not satisfied with the information
provided by the CPIO, the Appellant approached the Appellate Authority on
October 3, 2008. That authority disposed of his appeal in his order dated
October 13, 2008 in which he directed the CPIO to provide more details
about the particular case filed by the Branch against the Appellant. It is
against this order that the Appellant has come before the CIC in second
appeal.

3. Both the parties were present during the hearing and made their
submissions. The Appellant submitted that while the CPIO had provided the
desired information in a cumulative manner, he wanted to have the details
about the court fees case wise. The Respondent had no objection to
providing such information. We, therefore, direct the CPIO to provide this

CIC/SM/A/2009/000137
information, namely, the amount of court fees paid in each of the 36 cases
listed by the CPIO in his original reply, case wise, within 10 working days
from the receipt of this order.

4. The case is, thus, 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/2009/000137