Central Information Commission Judgements

Lt. Commander (Retd.) Hakim Singh vs Canara Bank, Mumbai on 16 September, 2009

Central Information Commission
Lt. Commander (Retd.) Hakim Singh vs Canara Bank, Mumbai on 16 September, 2009
                         Central Information Commission
             Complaint No.CIC/PB/C/2008/00729-SM dated 28.05.2007
                Right to Information Act-2005-Under Section (18)



                                                  Dated:   16 September 2009


Name of the Complainant          :   Lt. Commander (Retd.) Hakim Singh,
                                     C-501, Plot No. 6, Sector 9,
                                     Nerul, Navi Mumbai - 400 706.


Name of the Public Authority     :   CPIO, Canara Bank,
                                     Circle Office,
                                     13th Floor, Maker Tower E,
                                     Cuffe Parade,
                                     Mumbai - 400 005.


        The Complainant was present in person.

        On behalf of the Respondent, Shri L.K. Havanu, CPIO, was present.

2. In this case, the Complainant had, in his application dated May 28,
2007, requested the CPIO for supplying a number of documents regarding
several fixed deposit receipts. The CPIO replied on June 19, 2007 and
invited him to visit the relevant Branch on any working day with prior
appointment to receive the desired information. The Complainant, it seems,
visited the Branch but was not satisfied with the response given by the
Branch. He has sent this complaint to the CIC with the prayer for helping
him to get the information.

3. We heard this case through videoconferencing. Both the parties were
present in the Mumbai studio of the NIC. The Respondent submitted that the
numbers on the fixed deposit receipts issued to the Complainant had
undergone change in the process of computerisation of the Branch records
and that fact had been intimated to him in their letter dated August 22,
2007. Since the Complainant does not seem to be satisfied with the
response, we now direct the CPIO once again to provide to the Complainant
within 10 working days from receipt of this order, a statement in a tabular

CIC/PB/C/2008/00729-SM
format stating the old FD numbers and the changed numbers on account of
Branch computerisation and also confirming that the said change in the
numbers would have no impact on the fixed deposits.

4. With the above direction, the complaint 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/PB/C/2008/00729-SM