Central Information Commission Judgements

Mr.Mahendra Yadav vs Union Bank Of India on 8 October, 2010

Central Information Commission
Mr.Mahendra Yadav vs Union Bank Of India on 8 October, 2010
                        Central Information Commission
                         File No.CIC/SM/A/2010/000256 
                Right to Information Act­2005­Under Section  (19)




                                                             Dated: 8 October 2010



Name of the Appellant                :   Shri Mahendra Yadav
                                         S/o. Shri Rambali
                                         Vill - Damdiayawan,
                                         Post - Mohna, Distt - Azamgarh.



Name of the Public Authority         :   CPIO, Union Bank of India,
                                         Sharada Tower, 2nd Floor,
                                         Kapurthala Complex, Aliganj,
                                         Lucknow.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri K.S. Sinha, AGM was present.

 

2. We heard this case through videoconferencing. In spite of notice, the 

Appellant   was   not   present.   We   heard   the   Respondents   from   the   Lucknow 

studio of the NIC through videoconferencing.

3. The CPIO had provided detailed reply/information against all the queries 

of the Appellant regarding his loan case. When the Appellant complained that 

he did not receive any reply or information, the CPIO forwarded him once more 

the same reply/information. Although the Appellant had not enclosed the reply 

of the CPIO, the Respondents read out the contents of the reply sent to the 

CIC/SM/A/2010/000256
Appellant.   We   found   the   reply   adequately   covering   all   the   queries. 

Nevertheless,  in   order   to   remove  all   possible   doubts  from   the   mind   of   the 

Appellant in this regard, we direct the CPIO to invite the Appellant to the branch 

concerned  on   a   mutually  convenient  date   within   15   working  days  from  the 

receipt of this order and to show him all the records relevant to his queries, 

namely, his  own  loan case,  the correspondence  between  the bank  and  the 

KVIC   about  the   margin  money  and   the   correspondence  with   the   insurance 

authorities. After inspection, if the Appellant chooses to obtain the copies of 

some more records, the CPIO shall provide the same to him.

4. The appeal is disposed of accordingly.

5. 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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000256