Central Information Commission Judgements

Mr.Pramod Kumar Rai vs Central Bank on 29 July, 2010

Central Information Commission
Mr.Pramod Kumar Rai vs Central Bank on 29 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001747 dated 25­04­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                  Dated: 29 July 2010



Name of the Appellant                  :   Shri Pramod Kumar Rai
                                           Vill & Post - Sohav,
                                           Distt - Baliya, U.P.



Name of the Public Authority           :   CPIO, Central Bank of India,
                                           Regional Office,
                                           Lanka, Varanasi.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri J.P. Singh, CPIO,
        (ii)     Shri R.K. Pandey,
        (iii)    Shri J.P. Srivastava, FAA

 

2. In this case, the Appellant had, in his application dated 25 April 2009, 

requested the CPIO for some eight items of information regarding the hiring of 

certain premises by the bank for running a branch. In his reply dated 22 June 

2009, the CPIO provided some information while also denying some others. Not 

satisfied with the reply of the CPIO, the Appellant preferred an appeal on 17 

June 2009. The Appellate Authority disposed of the appeal in his order dated 

17 July 2009 by endorsing the reply of the CPIO. Now, the Appellant has come 

to the CIC in second appeal against this order.

CIC/SM/A/2009/001747

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

present in the Baliya studio of the NIC while the Respondents were present 

both   in   the   Varanasi   and   Lucknow   studios.   We   heard   their   submissions. 

Although the CPIO  had already  provided  some  information,  we  think that  it 

would   be   fair   for   him   to   provide   the   entire   information   once   again   to   the 

Appellant in a tabular format along with the photocopies of the relevant records, 

if available. We direct the CPIO to do so within 10 working days from the receipt 

of this order. The case is, and thus, disposed off.

4. 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/2009/001747