Central Information Commission Judgements

Mr.Braj Mohan Misra vs Central Bank on 18 May, 2010

Central Information Commission
Mr.Braj Mohan Misra vs Central Bank on 18 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001183 dated 22­11­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                        Dated: 18 May 2010



Name of the Appellant                   :    Shri Brij Mohan Mishra
                                             15, Sadar Bazar,
                                             Jhansi.


Name of the Public Authority            :    CPIO, Central Bank of India,
                                             Branch Sadar Bazar,
                                             341/1­2, Sadar Bazar,
                                             Jhansi, U.P.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Prabhakar, CPIO,
        (ii)     Shri Awadh Hussain, FAA

 

2. In this case, the Appellant had, in his application dated 22 November 

2008,   requested   the   CPIO   for   various   pieces   of   information   related   to   the 

premises of a certain branch of the respondent bank and its relocation. In his 

reply dated 28 November 2008, the CPIO rejected the Appellant’s request on 

the ground that it had been sought by an advocate representative and not by a 

citizen and that the information asked for was not in public interest. Against this, 

the Appellant preferred an appeal by the letter dated 1 December 2008. On not 

receiving the Appellate Authority’s order in the stipulated time, the Appellant 

CIC/SM/A/2009/001183
appealed to the State Information Commission of Uttar Pradesh, which lacking 

the jurisdiction in the present case has forwarded the appeal to CIC.

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

present in the Jhansi studio of the NIC. The Respondents were present both in 

the   Lucknow   and   the   Jhansi   studios.   We   heard   their   submissions.   The 

Appellant submitted that although he had sent his appeal by speed post, the 

Appellate Authority did not pass any order on his appeal. Besides, he submitted 

that the information desired by him was handed over to him during the hearing 

itself today.

4. The Respondents submitted that all the information as desired by the 

Appellant had finally been sent to him by speed post on 14 May 2010 and a 

photocopy of that reply was also handed over to the Appellant today. As far as 

the desired information is concerned, we noted that all the details have now 

been provided and there is nothing more to be given.

5. It is quite clear that the initial response of the CPIO was totally wrong. 

Merely because the  Appellant had  signed  his  request  for  information  as an 

advocate, the CPIO could not have decided not to disclose the information to 

him. It is preposterous to hold that a citizen seeking information should not have 

any other appellation or designation. In the process, the Appellant ended up 

getting the information so late. For this delay, the CPIO is squarely responsible 

and has to explain why penalty under Section 20(1) of the Right to Information 

(RTI) Act should not be imposed on him for refusing to provide the information 

on completely irrelevant grounds. However, before imposing any penalty, we 

would like to hear his explanation. Therefore, we direct the CPIO concerned to 

CIC/SM/A/2009/001183
appear before us on 22 June 2010 at 02.30 PM in person and explain the 

reasons for wrongfully denying the information to the Appellant.

6. With the above direction, the appeal is disposed off.

7. 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/2009/001183