Central Information Commission Judgements

Mr.Jivanlal Chunilal Shah vs Bank Of India on 4 August, 2010

Central Information Commission
Mr.Jivanlal Chunilal Shah vs Bank Of India on 4 August, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2009/000832 
                       Right to Information Act­2005­Under Section (18)




                                                                    Dated: 4 August 2010


Name of the Complainant                  :   Shri Jivanlal C. Shah
                                             21, Anupama BOI Society,
                                             B/H. Polytechnic,
                                             Ahmedabad - 380 015.



Name of the Public Authority             :   CPIO, Bank of India,
                                             Ahmedabad Zonal Office,
                                             Ahmedabad Zone, Band of India Building, 
                                             Bhadra, Ahmedabad - 380 001.



         The Complainant was present in person.

         On behalf of the Respondent, Shri Krishan Kumar, CPIO was present.

2. In our order dated 15 December 2009, we had directed the CPIO to 

provide the desired information and also to explain the reasons for delay.   In 

response, the CPIO has sent his written comments.  However, the Complainant 

has also represented that the desired information was yet to be provided to him 

to his satisfaction.  To resolve these issues, we had fixed this case for hearing 

through  videoconferencing.   Both the parties were present in the Ahmedabad 

Studio of the NIC.   The Respondent drew our attention to our order dated 15 

June   2010   in   the   appeal   case   No.   CIC/SM/C/2009/001346   & 

CIC/SM//2010/000142 and submitted that in compliance of our directions, the 

CPIO had already provided copies of a large number of records and documents 

relating to the Complainant’s queries.  However, the Complainant continued to 

CIC/SM/C/2009/000832
protest that the information provided to him was not correct or adequate.   To 

bring to an end to this interminable dispute, we think that the CPIO should 

arrange   for   the   inspection   of   the   relevant   records   by   the   Complainant. 

Therefore, we direct the CPIO to assemble all the relevant records having a 

bearing on the queries of the Complainant and then to invite the Complainant to 

inspect those records.   We direct this exercise must be completed within 15 

working   days   from   the   receipt   of   this   order.     We   further   order   that   if   the 

Complainant   chooses   to   get   photocopies   of   some   of   the   records   after 

inspection,  he  should  be  provided  with  such  copies  free  of  cost,  excluding, 

however, those records the copies of which have already been provided to him 

in the past.

3. Now, in regard to the delay on the part of the CPIO in providing the 

information, the CPIO has explained in some detail about the reasons in his 

communication dated 5 January 2010. He has stated that the queries of Shri 

Saha arose from two complaints made by him to the Banking Ombudsman and 

the main plank of the RTI­application was regarding the alleged non­fulfilment 

of the various commitments made by the Bank.  The CPIO has submitted that 

the Bank had both a series of discussions and correspondences with Shri Saha 

regarding the above complaints and the so­called commitments made before 

the Banking Ombudsman. 

4. Besides  he   has  also  submitted  that  within  a   month  of   receiving  Shri 

Saha’s RTI­application and on the initiative of Shri Saha himself, he had been 

invited for discussions on these issues on 27 February 2009 and they were 

given to understand that Shri Saha was satisfied with the discussion.   In this 

CIC/SM/C/2009/000832
background, the CPIO has submitted that it was not felt necessary to reply to 

him separately.  Although it would have been desirable on the part of the CPIO 

to  respond  to   Shri  Saha’s  RTI­application,  in   a  formal  manner  with  specific 

information, in the background of his submissions and especially the fact that 

Shri Saha has been seeking more or less similar information from the Bank 

through various RTI­applications, we would accept the explanation of the CPIO 

this time as reasonable and not impose any penalty on him.   However, we 

would like to make it clear that the RTI­applications must be dealt with seriously 

and not mixed up with any other pending issues between the Public Authority 

and the information seeker.  

5. The final objective of the Right to Information (RTI) Act is to ensure that 

the citizen gets the information he desires and within the prescribed time limit. 

In this particular case, much time has been lost.  We hope that by inspecting all 

the relevant records, the Complainant would finally get all the replies that he 

had been seeking.  

6. The case is thus disposed off.  

7. 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.

CIC/SM/C/2009/000832
(Vijay Bhalla)
Assistant Registrar 

CIC/SM/C/2009/000832