Central Information Commission, New Delhi
File No.CIC/SM/A/2010/001098
Right to Information Act2005Under Section (19)
Date of hearing : 6 April 2011
Date of decision : 6 April 2011
Name of the Appellant : Shri Liladhar Shivram Ajmire
Chirade Layout, Ner Parsopant,
Distt - Yavatmal, Maharashtra.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office, Kakani Oill Mill
Compound, Dharmdsya Cant Fund Road,
Amravati.
The Appellant was present in person.
On behalf of the Respondent, Shri R. V. Misram was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. The Appellant was
present in the Yavatmal studio of the NIC while the Respondent was present in
the Amravati studio. We heard their submissions.
3. The Appellant had sought several information relating to the operation of
an account of a school in a particular branch. The Appellant himself, it seems,
was an authorised signatory to the account in his capacity as the headmaster of
the school. The CPIO had denied the information by citing the exemption
CIC/SM/A/2010/001098
provisions of Section 8 (1) (h) of the Right to Information (RTI) Act on the
ground that there was some pending enquiry regarding fraudulent withdrawals
from this account.
4. After hearing the submissions of both the parties and carefully
considering the contents of the RTI application, we do not see any reason why
the Appellant should not allowed to get the information he had sought. The
CPIO has not been able to establish how the disclosure of the information
desired by the Appellant can have any adverse impact on the pending
investigation in the case. However, looking to the nature of the queries, we
think it would be appropriate for the Appellant to inspect the relevant records
first and, thereafter, to choose which records he would want.
5. Therefore, we direct the CPIO to invite the Appellant on any mutually
convenient date within 15 working days from the receipt of this order to the
branch concerned where all the records relating to the account and the
developments relating to the account shall be shown to him for his inspection.
After inspection, if he would choose to get the photocopies of some of those
records and documents, the CPIO shall provide the same to him free of charge.
6. The appeal is disposed off accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
CIC/SM/A/2010/001098
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)
Deputy Registrar
CIC/SM/A/2010/001098