Central Information Commission, New Delhi
File No.CIC/SM/A/2010/001060 & 1061
Right to Information Act2005Under Section (19)
Date of hearing : 30 May 2011
Date of decision : 30 May 2011
Name of the Appellant : Shri Om Prakash Tiwari
Vill & Post Office Shivpur Diyar,
New Basti, Distt - Balia.
Name of the Public Authority : CPIO, Union Bank of India,
O/o. the Central Public Information
Officer, Sharda Tower, 2nd Floor,
Kapurthala Complex, Aliganj,
Lucknow - 226 024.
The Appellant was present along with Shri Madhusudan.
On behalf of the Respondent, the following were present:
(i) Shri Harish Kumar, Chief Manager (Law),
(ii) Shri A.K. Srivastava,
(iii) Shri Dhananjay, Manager (Law)
Chief Information Commissioner : Shri Satyananda Mishra
2. Heard these two cases through video conferencing. The Appellant was
present in the Balia studio of the NIC along with his representative. The
Respondents were present in the Lucknow studio. We heard their submissions.
3. In two separate applications, the Appellant had sought a number of
information regarding two loan accounts with which he was connected. The
CIC/SM/A/2010/001060 & 1061
CPIO had provided some information in response to one but had refused the
information about the other by stating that the matter was sub judice.
4. During the hearing, the Appellant submitted that the information had
been wrongfully denied since there was no provision in the Right to Information
(RTI) Act to deny any information merely on the ground that the matter was sub
judice. Besides, he also submitted that even the information provided in one of
these two cases was not adequate and was incomplete. The Respondents,
however, submitted that most of the information sought by the Appellant had
already been provided to him through the DRT where a recovery case was
pending for decision.
5. After carefully considering the facts of the case and the submissions
made by both the parties, we think that the CPIO should indicate in a tabular
statement those items of information which has already been provided to the
Appellant through the DRT and, thereafter, provide the remaining information, if
any. Therefore, we now direct the CPIO to inform the Appellant about all those
information, item wise, from both his RTI applications, in the form of a tabular
statement within 15 working days from the receipt of this order. Besides, he
shall provide all those information which has not yet been provided through the
DRT or otherwise.
6. Both the appeals are disposed off accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
CIC/SM/A/2010/001060 & 1061
Chief 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)
Deputy Registrar
CIC/SM/A/2010/001060 & 1061