Central Information Commission Judgements

Mr. Atul Gulhati vs Vijaya Bank on 7 May, 2010

Central Information Commission
Mr. Atul Gulhati vs Vijaya Bank on 7 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000861 dated 11­11­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                    Dated: 7 May 2010



Name of the Appellant                  :   Shri Atul Gulati
                                           B­29, Sarvodaya Enclave,
                                           New Delhi - 110 017.


Name of the Public Authority           :   CPIO, Vijaya Bank,
                                           Head Office, 41/2,
                                           MG Road, Bangaluru - 560 001.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Dinesh was present.

 

2. In this case, the Appellant had, in his application dated 11 November 

2008,  requested   the   CPIO  for   a   large  number  of   information  regarding   the 

account of his deceased father. In his reply dated 20 December 2008, the CPIO 

held that in the absence of the death certificate and documentary proof that the 

Appellant was the legal heir of the deceased account holder, it would not be 

possible to  provide  the  information as  it  was exempt  from  disclosure  under 

Section 8(1) (e) and (j) of the Right to Information (RTI) Act. Not satisfied with 

this reply he had preferred an appeal 17 January 2009 which the Appellate 

Authority disposed of in his orders dated 17 February 2009 by endorsing the 

stand of the CPIO. It is against this order that the Appellant has come to the 

CIC in second appeal.

CIC/SM/A/2009/000861

3. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in our chamber. The Respondent was present in the Bangalore studio 

of   the   NIC.   We   heard   their   submissions.   We   also   carefully   examined   the 

request for information. It is true that most of the information sought by the 

Appellant  relates  to   the   account  details  of   the   deceased   person   whom  the 

Appellant claims to be his father. Until and unless he produces documentary 

evidence to show that he is the legal heir of the deceased account holder, we 

cannot   compel   the   CPIO   to   disclose   the   details   about   the   said   account. 

However, there is one information which has nothing to do with the deceased 

account holder, namely, his 15th query which relates to the joint FDR account 

in which he is one of the account holders. This information can easily be given 

to him. Therefore we give the following two directions to the CPIO:

i) to provide the  information against his 15th query regarding the  joint FDR 

account within 10 working days from receipt of this order;

ii)   to   provide  the   remaining  information  within  10  working  days  of   receiving 

documentary evidence from the Appellant establishing himself as the sole legal 

heir or one of the legal heirs of the deceased account holder.

5. The appeal is, thus, disposed off.

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

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/000861
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/2009/000861