Central Information Commission Judgements

Mr.Ajit Kumar Jena vs Andhra Bank on 25 October, 2010

Central Information Commission
Mr.Ajit Kumar Jena vs Andhra Bank on 25 October, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2009/000809 
                       Right to Information Act­2005­Under Section (18)


                                                                   Dated: 25 October 2010


Name of the Complainant                  :   Shri Ajit Kumar Jena
                                             Badashai, Narendrapur,
                                             Bhanjabihar, Ganjam,
                                             Orissa.


Name of the Public Authority             :   CPIO, Andhra Bank,
                                             Legal Department, Zonal Office,
                                             Berhampur.


         The Complainant was not present in spite of notice.

         On behalf of the Respondent, the following were present:­
         (i)      Shri R. Appadu, Deputy General Manager,
         (ii)     Shri V. Sethu Madhava Rao, Senior Manager (Law)



2. The President’s Secretariat had forwarded a complaint to us in which the 

Complainant   had   addressed  a   representation   to   the   CIC   demanding   action 

against the CPIO of the Andhra bank under various sections of the Indian Penal 

Code. In this connection, it is to be noted that, earlier we had passed an order 

on 15 December  2009 on a complaint from this very Complainant and had 

directed the CPIO of the bank not only to provide the desired information to him 

within   a   certain   time   period   but   also   to   explain  why  penalty  should  not   be 

imposed on him for not providing the information in time. In response to our 

direction, the CPIO had sent a detailed written explanation dated 12 January 

2010 followed by another dated 23 October 2010. On our express direction, the 

CPIO presented himself in person today to explain the action taken by the bank 

in this case.

3. The CPIO explained that the RTI application dated 30 March 2009 had 

CIC/SM/C/2009/000809
been promptly attended to by the then CPIO who wrote to the Complainant on 

28 April 2009 and informed him that the desired information had already been 

provided to him by two previous letters, namely, of 17 November 2008 and 22 

January 2009. Besides, he also submitted that following our order dated 15 

December 2009, the CPIO had written to the Complainant once again on 31 

December 2009 and provided the desired information. Thus, as per the CPIO, 

the desired information had been provided twice over and the complaint that the 

bank did not provide the information was totally unfounded. 

4. It is clear that the Complainant has mixed up his grievance against the 

bank with his request for information under the Right to Information (RTI) Act. In 

a series of appeals/complaints to the CIC including the present one, not only 

the Complainant but also some others have been raising this very same matter 

again and again. The CPIO of the bank has clearly provided him with what had 

transpired when the senior manager of the branch had met the Complainant. As 

the   CPIO  explained   during  the   hearing,  there   was  no   more   records  in   this 

regard to be disclosed or shared. After carefully considering the facts of the 

case and the correspondence shown to us by the CPIO, we are fully satisfied 

that all the information required to be given in this case have already been 

given and there is absolutely no merit in the present complaint. It is nothing 

short of a vexatious complaint and deserves to be filed.

5. We dispose of the complaint accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

CIC/SM/C/2009/000809
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/C/2009/000809