Central Information Commission Judgements

Mr.C P Azariah Samuel Raj vs Banking Division on 15 December, 2010

Central Information Commission
Mr.C P Azariah Samuel Raj vs Banking Division on 15 December, 2010


File No.CIC/SM/C/2010/001171
Central Information Commission
Club Building (Near Post office)
Old JNU Campus,
New Delhi­110067

                                                                                           Date: 15/12/2010

To
        Shri C.P. Azariah Samuel Raj,
        S/o. Packiadhas,
        105­B, Trowell Street,
        Nagercoil.

         

Subject: Application under RTI Act, 2005.

Sir,
This  is in  reference  to your  appeal/complaint  petition  dated  16.11.2010.  I  am 
directed to convey that the Tamilnad Mercantile Bank Limited is not covered under the 
definition of “Public Authority” as mentioned in Sec. 2 (h) of the Right to Information Act, 
2005 quoted herein under:

 Sec. 2 (h) of the RTI Act, 2005 . 

“Public Authority” Means any Authority or body or institution of self­government established  
or constituted,­

(a)  By or under the Constitution;

(b)  By any other law made by parliament;

(c)  By any other law made by state legislature;

(d) By notification issued or made by the appropriate
                                Government, and includes any, ­

(i)  Body owned, controlled or substantially financed;

(ii) Non ­ Government Organization substantially financed,
                                  directly or indirectly by funds provided by the appropriate 
                                  Government;

3. In view of the above quoted provisions  of Section 2(h) of RTI Act, 2005, your 
application,   is   being   filed,   since   Tamilnad   Mercantile   Bank   Limited   is   not   a   “Public 
Authority” and the case is being treated as closed.

(Vijay Bhalla)
Assistant Registrar                                                                               
   Tel: 011­26160943