Central Information Commission Judgements

Mr.Praveen Kumar vs State Bank Of India on 11 November, 2010

Central Information Commission
Mr.Praveen Kumar vs State Bank Of India on 11 November, 2010
                   CENTRAL INFORMATION COMMISSION
                                           .....

F.No.CIC/AT/A/2010/000753
Dated, the 11  November, 2010.

                                                                   th




 Appellant          : Shri Praveen Kumar 


 Respondent         : State Bank of India, New Delhi
 s

This   matter   came   up   for   hearing   on   09.11.2010   pursuant   to 
Commission’s notice dated 21.10.2010.   Appellant was present through 
his   authorized   rep.   Shri   Daya   Ram,   while   the   respondents   were 
represented by Shri Anil Kumar Baheti, Manager (Law) and Shri Umesh 
Chand Goyal, AGM (P&E) & CPIO.

2. Upon consideration of the submissions made and on perusing the 
records, it is directed as follows:­

3. The   appellant’s   representative   had   come   to   the   hearing   entirely 
unprepared to argue his case.  He was not in a position even to suggest 
as to what parts of information have not been disclosed so far pertaining 
to appellant’s RTI­application dated 12.02.2010, which was replied to by 
the CPIO on 03.04.2010.

4. It   is   seen   that   point­wise   replies   have   been   furnished   to   the 
appellant   by   the   CPIO.     Nothing   what   the   appellant   has   stated   in   his 
second­appeal   petition   would   show   that   there   is   any   ground   for 
impeaching the information so far disclosed.

5. In view of the above, this appeal fails. Closed.

CIC_AT_A_2010_000753_M_45644.doc 
Page 1 of 2

6. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000753_M_45644.doc 
Page 2 of 2