CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/000891/SG/15237
Appeal No. CIC/SM/A/2011/000891/SG
Relevant Facts
emerging from the Appeal
Appellant : Mr . Jasvir Singh
#603, Phase-II, Urban Estate,
Dugri, Ludhiana, Punjab (India)
Respondent : Mr. Deepak Singhal
CPIO & Chief General Manager
Reserve Bank of India (RBI),
Department of Banking Operations and
Development,
Central Office,
Shahid Bhagat Singh Marg, Fort,
Mumbai- 400001
RTI application filed on : 06/09/2010
PIO replied : 30/09/2010
First appeal filed on : 13/11/2010
First Appellate Authority order : 28/12/2011
Second Appeal received on : 24/02/2011
S. No Information Sought Reply of the Public Information
Officer (PIO)
1. The name of the Bank/Institution We have no information in the matter.
which recommended my name for
defaulter list of CIBIL.
2. The name of the loan or number of We have no information in the matter.
the credit card due to which my
name is shown defaulter by CIBIL.
Grounds for the First Appeal:
No information was provided.
Order of the First Appellate Authority (FAA):
Appellant directly approached the CIC, CIC ordered:
Page 1 of 2
1) we direct the Appellate Authority to enquire into the allegations made by the Complainant and after
giving him an opportunity of hearing, to pass an appropriate order with a view to ensuring that the desired
information is provided to the Complainant without any further loss of time.
2) We also direct the Appellate Authority to obtain the explanation of
the Branch Manager/ CPlO in it providing the information in time and to forward the same to us along
with his comments before 24 January 2011. We will decide on the imposition of penalty on the Branch
Manager/CPIO in terms of Section 20(1) of the Right to Information (RTI) Act there after.
Grounds for the Second Appeal:
Information was not provided even after the order of CIC.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Jasvir Singh on video conference from NIC-Ludhiana Studio;
Respondent : Ms. Mini Kutti Krishnan, Assistant Legal Advisor on behalf of Mr. Deepak Singhal, CPIO
& Chief General Manager on video conference from NIC-Mumbai Studio;
The PIO points out that matter has already been decided indecision no.
CIC/SM/A/2011/000736/SG/14797 on 22/09/2011.
Decision:
The Appeal is infructuous.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
20 October 2011
(In any correspondence on this decision, mention the complete decision number.)PG)
Page 2 of 2