Central Information Commission Judgements

Mr.Jivanlal C Shah vs Reserve Bank Of India on 3 November, 2010

Central Information Commission
Mr.Jivanlal C Shah vs Reserve Bank Of India on 3 November, 2010
                          Central Information Commission
                            File No.CIC/SM/A/2010/000483
                Right to Information Act­2005­Under Section  (19)




                                                               Dated: 3 November 2010



Name of the Appellant                   :   Shri Jivan Lal Shah,
                                            21, Anupama BOI Society,
                                            B/H Polytechnic,
                                            Ahmedabad - 400 001.


Name of the Public Authority            :   CPIO, Reserve Bank of India,
                                            Department of Administration of 
                                            Personnel Management, Central Office, 
                                            Amar Building, P.M. Marg,
                                            Mumbai - 400 001.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri B.S. Bohra, CPIO, was present.

 

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Gandhi Nagar studio of the NIC. The Respondents were present 

in the Mumbai studio. We heard their submissions.

3. In three separate applications, the Appellant had wanted to know several 

facts   about  his   complaints  to   the   Banking  Ombudsman  at   Ahmedabad  and 

some other related matters. The CPIO had sent interim replies acknowledging 

the   receipt   of   his   applications   and   assuring   him   of   providing   the   desired 

information. Subsequently, he replied to him and answered his queries. Later, 

CIC/SM/A/2010/000483
on the direction of the Appellate Authority, some more information was also 

provided. Nevertheless, the Appellant is not satisfied with the information given 

to him and has alleged that the CPIO had dealt with his requests in a casual 

manner.

4. We   carefully   considered   the   voluminous   second   appeal   filed   by   the 

Appellant as well as his applications to the CPIO and the appeal filed before the 

Appellate Authority in the RBI. We were informed by the Respondents that the 

Appellant had been allowed to inspect the relevant records in the meanwhile. 

We were told that he had been making suggestions for various modifications 

and improvements in the CBS model currently being followed in the Bank of 

India and his RTI applications revolved around this.

5. Be that as it may, the CPIO can only provide the information which the 

bank   has   in   its   possession.   Therefore,   we   direct   the   CPIO   to   invite   the 

Appellant once again on any mutually convenient date within 20 working days 

from the receipt of this order and to show him for inspection all the files and 

records   covering   his   queries   in   these   three   RTI   applications   so   that   the 

Appellant satisfies himself about whatever information the RBI has with it. After 

inspection, if the Appellant would choose to obtain photocopies of any of the 

records, the CPIO shall provide the same to him.

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

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)

CIC/SM/A/2010/000483
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/2010/000483