Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000891
Right to Information Act2005Under Section (19)
Date of hearing : 22 December 2010
Date of decision : 22 December 2010
Name of the Appellant : Shri Harender Singh
S/o. Shri Kapil Dev Singh,
Vill & Post - Karsaut, Maharajganj,
Distt - Siwan - 841 238.
Name of the Public Authority : CPIO, Administrator of the Specified
Undertaking of the Unit Trust of India,
UTI Tower, GN Block, Bandra (E),
Mumbai - 400 051.
The Appellant was present along with Shri Chunchun.
On behalf of the Respondent, Shri Luke Fernandes was present.
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal allowed
Elements of the decision:
CPIO is directed to provide information.
CIC/SM/A/2010/000891
2. The Appellant was present in the Siwan studio of the NIC. The
Respondent was present in the Mumbai studio. We heard their submissions.
3. The Appellant had wanted to know some details about the termination of
a certain scheme in which he had invested in 1994. Although the CPIO had
provided the detail information in this regard, during the hearing, the Appellant
submitted that all that he wanted to know was how the money invested by him
in 1994 grew over the years till the UTI decided to discontinue the scheme. We
think he has a right to get this information. Therefore, we direct the CPIO to
provide to the Appellant within 10 working days from the receipt of this order a
detailed statement of account showing the growth of his investment from the
beginning till the date of termination of the scheme.
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/2010/000891