Central Information Commission
File No.CIC/SM/A/2010/000509 & 510
Right to Information Act2005Under Section (19)
Dated: 3 November 2010
Name of the Appellant : Shri Anil K. Chopra,
C/o Smt. Sunita Bawa,
C1A/121B, Janakpuri,
New Delhi.
Name of the Public Authority : CPIO, Punjab National Bank,
Management Audit & Review Division,
Rajendera Bhawan,
Rajendra Place, H.O.,
New Delhi.
The Appellant was represented by Shri Aditya Paroli.
On behalf of the Respondent, Shri N.K. Adlakha, Chief Manager, was
present.
2. On behalf of the Appellant, his advocate was present and informed that
the Appellant passed away some days back. The Respondent was also
present. Even though, on the ground of the death of the Appellant, the appeals
would normally abate, on the express request of the advocate, we carefully
considered the requests made by the deceased for information. We noted that
the requests were vague and nonspecific. It was left to the CPIO to decide
what information to disclose. Therefore, we do not find any particular
shortcoming or inadequacy in the response of the CPIO in both these cases.
Had the Appellant sought specific information, the CPIO could have been
directed to provide the same. Thus, on the twin grounds of the death of the
Appellant and the total vagueness of his requests, the appeals are disposed of
without any further orders.
CIC/SM/A/2010/000509 & 510
3. 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/2010/000509 & 510