Central Information Commission Judgements

Mr.B S Krishnamurthy vs Reserve Bank Of India on 14 December, 2010

Central Information Commission
Mr.B S Krishnamurthy vs Reserve Bank Of India on 14 December, 2010
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000861 
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                               13 December 2010


Date of decision                     :                               13 December 2010



Name of the Appellant                :       Shri B S Krishna Murthy
                                             Chief Manager, State Bank of India,
                                             Local Head Office, St. Mark's Road,
                                             Bangalore - 560 001.


Name of the Public Authority         :       CPIO, Reserve Bank of India,
                                             Customer Service Department,
                                             Central Office, 1st Floor, Amar Building,
                                             Sir P M Road Fort, Mumbai - 400 001.



        The Appellant was present in person.

        On behalf of the Respondent, Shri B.S. Bora was present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

CPIO is directed to provide information.  

CIC/SM/A/2010/000861

2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Bangalore studio of the NIC. The Respondent was present in the 

Mumbai studio. We heard their submissions.

3. The   Appellant   had   wanted   the   copies   of   all   the   records   and 

correspondence relating to his representation before the Banking Ombudsman. 

Although the CPIO had provided some information, the Appellant submitted it 

was   not   complete.   After   carefully   considering   the   submissions   of   both   the 

parties and the facts of the case, we think that the CPIO should provide the 

photocopy of the entire records relating to his complaint/representation to the 

Banking Ombudsman. Therefore, we direct the CPIO to provide to him within 

10 working days from the receipt of this order the photocopy of the entire file in 

the office of the Banking Ombudsman relating to his representation/complaint 

including all enclosures and correspondence, if any.

4. The appeal is disposed of accordingly.

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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000861
CIC/SM/A/2010/000861