Central Information Commission
Complaint No.CIC/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176.
Right to Information Act2005Under Section (18) & 19
Dated: 2 August 2010
Name of the Complainant : Shri Mani Ram Sharma,
Nakul Niwas,
Behind Roadways Depot,
Sardar Sahar,
Distt. Churu,
Rajasthan - 331 403.
Name of the Public Authority : CPIO, State Bank of Bikaner & Jaipur,
Head Office, Tilak Marg,
Jaipur - 331 403.
First Appellate Authority,
State Bank of Bikaner & Jaipur,
Head Office, Tilak Marg,
Jaipur - 331 403.
The Complainant was present in person.
On behalf of the Respondent, Shri C.M. Sharma, was present.
2. These cases had been fixed for hearing on the complaint of Shri Mani
Ram Sharma. The CIC, in the order dated May 28, 2008, had disposed of
these cases and had directed the CPIO to provide the desired information to
the Complainant. Although the CPIO has claimed to have provided the desired
CIC/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176
information, the Complainant has been insisting that the desired information is
yet to be provided. We heard this case through videoconferencing today.
3. The Complainant was present in the Churu Studio of the NIC whereas
the Respondent was present in the Jaipur Studio. After hearing both the
parties, we are of the view that to bring an end to this long standing case, it
would be necessary if the CPIO would let the Complainant inspect all the
relevant records and files connected with his queries in these three cases and
thereafter provide him with the photocopies of those records which he would
identify during the inspection. Thus, we direct the CPIO to assemble all the
records relevant to the queries in all these three cases and then to invite the
Complainant to inspect those records in the office of the CPIO and, thereafter,
provide photocopies of those records which the Complainant would identify.
This should be completed within 15 working days from the receipt of this order
and the photocopies of documents and records should be provided to him free
of cost.
4. We would like to make it clear that the CPIO must ensure all the
available records and documents pertaining to the queries are scrupulously
shown/provided to the Complainant without fail.
5. In case any of the records is not available for any reason, the CPIO shall
also confirm the nonavailability of the relevant records through a sworn
affidavit.
6. The case is thus disposed off.
7. Copies of this order be given free of cost to the parties.
CIC/PB/A/2008/00046, 00047 & CIC/PB/C/2008/000176
(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/A/2008/00046, 00047 & CIC/PB/C/2008/000176