Central Information Commission Judgements

Mr.Arun G Nerkar vs United Commercial Bank (Uco) on 25 October, 2010

Central Information Commission
Mr.Arun G Nerkar vs United Commercial Bank (Uco) on 25 October, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2009/001045 
                       Right to Information Act­2005­Under Section (18)



                                                                 Dated: 25 October 2010


Name of the Complainant                 u:   Shri Arun G Nerkar 
                                             Indian Mutual Fund Building,
                                             Second Floor, Mount Road,
                                             Extension, Sadar Nagpur.


Name of the Public Authority             :   CPIO, UCO Bank,
                                             Zonal Office, 3rd Floor,
                                             Jaika Motors Building,
                                             Commercial Road, Civil Lines,
                                             Nagpur - 440 001.




         The Complainant was not present in spite of notice.

         On behalf of the Respondent, Shri P.K. Gupta was present.

2. In our order dated 1 February 2010, we had directed the CPIO not only 

to provide the desired information by 25 February 2010 but also to explain why 

the maximum penalty of  Rs.25,000/­ should not be imposed on him  for not 

providing the information at all.   Although the CPIO had written to us on 18 

March 2010 informing us that some information was sent to the Complainant on 

12 September 2009, we had fixed this case to hear the CPIO on his explanation 

for not providing the information in time.  

3. During   the   hearing,   the  Respondent   submitted   that   the   original   RTI­

application had been addressed to the Branch Manager of the Mount Road 

Extension Branch in Nagpur and that the Branch Manager had not transferred 

CIC/SM/C/2009/001045
the RTI­application to the designated CPIO in time.  It seems he transferred the 

application only in the month of September whereafter the CPIO wrote to the 

Complainant and denied the entire information by citing the provision of Section 

8(1)(j) of the Right to Information (RTI) Act.  

4. We carefully considered the contents of the RTI­application and found 

that there was nothing personal in that and it was entirely wrong on the part of 

the CPIO to have denied that information by citing an irrelevant provision of the 

RTI­Act. Thus, in this case, not only there was a delay of nearly four months in 

responding to the Complainant but eventually he was denied the information on 

totally wrong grounds.  Both the Branch Manager and the CPIO deserve to be 

penalised   in   terms   of   Section   20(1)   of   the   Right   to   Information   (RTI)   Act. 

However, before passing an order on the penalty, we would like to hear both 

the then Branch Manager of this Branch as well as the designated CPIO who 

had handled the RTI­application.  We direct both of them to appear before us in 

our chamber on 14 December 2010 at 11.00 p.m. and explain the reasons for 

not providing the information in time in terms of Section 20(1) of the Right to 

Information (RTI) Act.  

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.

CIC/SM/C/2009/001045
(Vijay Bhalla)
Assistant Registrar 

CIC/SM/C/2009/001045