Central Information Commission Judgements

Mr. Deepchand Verma vs Oriental Bank Of Commerce on 31 August, 2010

Central Information Commission
Mr. Deepchand Verma vs Oriental Bank Of Commerce on 31 August, 2010
                               Central Information Commission
                                 File No.CIC/SM/A/2009/002050 
                       Right to Information Act­2005­Under Section  (19)


                                                                     Dated: 31 August 2010


Name of the Appellant                   :    Shri Deepchand Verma
                                             108, Manu Ganj,
                                             Dehradun.


Name of the Public Authority            :    CPIO, Oriental Bank of Commerce,
                                             Regional Office, IInd Floor,
                                             Radha Palace, 78, Rajpur Road,
                                             Dehradun.


        The Appellant was not present in spite of notice.

        No one was present on behalf of the Respondent.

2. We had fixed the hearing through videoconferencing. In spite of notice, 

neither  party  was  present  in the  Dehradun  studio  of  the  NIC.  However,  we 

carefully perused  the contents  of the  second  appeal  and the  other relevant 

records. We found that the CPIO had provided detailed information regarding 

all  the queries of the Appellant. Now, the Appellant wants the  relevant  RBI 

guideline based on which various deductions have been made from or charges 

levied in his account. Although he had not asked for any such document in his 

original RTI application, it would be proper for the CPIO to provide him with the 

relevant circulars/guidelines issued by the RBI or any other authority based on 

which   the   bank   decided   to   levy   the   charges   or   make   deductions   from   his 

account from time to time. Therefore, we now direct the CPIO to provide to the 

Appellant within 10 working days from the receipt of this order, photocopy of the 

relevant circular/guideline issued either by the RBI or by any other authority 

based on which the said charges had been levied/deductions made as stated 

by the Appellant in his RTI application.

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

4. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/002050
(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/2009/002050