Central Information Commission Judgements

Mr.Awdhesh Kumar Jha vs Idbi Bank on 19 April, 2011

Central Information Commission
Mr.Awdhesh Kumar Jha vs Idbi Bank on 19 April, 2011
                       Central Information Commission, New Delhi
                               File No.CIC/SM/C/2009/000412
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                           :                                         19 April 2011


Date of decision                          :                                         19 April 2011



Name of the Appellant                     :    Shri Awdhesh Kumar Jha
                                               Near Barrack No. 1877 of Room No. 10,
                                               Section 39, Distt. Thane,
                                               Ulhasnagar, Maharashtra - 421 005.


Name of the Public Authority              :    CPIO, IDBI Capital Market Services Ltd.,
                                               Regd. Office, 5th Floor, Mafatlal Centre,
                                               Nariman Point, Mumbai - 400 021.


        On behalf of the Respondent, the following were present:­
        (i)      Shri V. Gopinath, CPIO,
        (ii)     Ms. Christina Fernandes, Compliance Officer



Chief Information Commissioner                      :        Shri Satyananda Mishra



2. In our order dated 8 February 2010, we had directed the CPIO not only 

to provide the information against some of the queries of the complainant but 

also   to   send   us   a   chronology   of   dates   relating   to   the   disposal   of   the   RTI 

application.

3. We took up this case for hearing today. The Respondents appeared on 

behalf of the public authority and submitted that the desired information against 

the queries listed in our order had since been provided to the complainant. 

CIC/SM/C/2009/000412
They produced a copy of their communication in support of their contention. 

Besides, a note on the chronology of dates was also produced. We carefully 

examined the information sent and the chronology of dates. We are satisfied 

that the CPIO has complied with our orders relating to the information sought by 

the complainant. However, in regard to the delay in providing the information, it 

appears that the original RTI application had been preferred in the IDBI Bank 

which had been later transferred to the IDBI Capital Services. The officer who 

had dealt with this matter in his capacity as the CPIO had since reportedly left 

the services of the public authority and, unfortunately, has passed away in the 

meanwhile.   In   these   circumstances,   it   would   be   pointless   to   fix   any 

responsibility on the said officer for whatever delay in the case.

4. The case is disposed off accordingly.

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/C/2009/000412