Central Information Commission
Complaint No.CIC/SM/C/2009/000877
Right to Information Act2005Under Section (18)
Dated: 25 October 2010
Name of the Complainant : Shri Hemant Kumar Singhal
S/o. Shri Ratan Prakash SInghal,
5/58, Iqbal Manjil,
Masudabad, Aligarh.
Name of the Public Authority : CPIO, Bank of Baroda,
Main Branch,
Masudabad, Aligarh.
The Complainant was present along with Shri Ratan Singhal.
On behalf of the Respondent, Shri Vijay Kumar Arora, Manager (Legal) was
present.
2. In our order dated 30 November 2009, we had directed the CPIO not only to
provide the desired information by 23 December 2009 but we had also asked him to
explain the reasons for the delay. Today, both the parties were present before us.
The Respondents showed us a reply of the CPIO concerned in which he had
indeed responded to the RTIapplication within the stipulated period of 30 days.
Therefore, he cannot be blamed for the delayed response. However, as far as the
information sought is concerned, although much of the information has already
been given, the CPIO should also send a copy of the relevant guidelines of the
Bank in terms of which deductions had been made from the S.B. Account of the
Appellant for not having the minimum balance. We direct the CPIO to send a copy
of these guidelines within five working days from the receipt of this order.
3. The case is thus disposed off.
4. Copies of this order be given free of cost to the parties.
CIC/SM/C/2009/000877
(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/C/2009/000877