Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000863
Right to Information Act2005Under Section (19)
Date of hearing : 21 January 2011
Date of decision : 31 January 2011
Name of the Appellant : Shri R.N. Mittal
Flat No. 50B, Pocket D,
S F S Flats, Mayur Vihar,
Phase - III, Delhi - 110 096.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office, 106, Railway Road,
Ambala Cantt - 133 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Rajesh Sharma, Chief Officer (Law)
was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. This case was heard on 21 December 2010. In spite of notice, the
Appellant was not present. The Respondent was present and made his
submissions.
3. The Appellant had, in two separate RTI applications, sought a number of
information regarding (a) the cases arising out of the voluntary retirement
scheme of the Bank, otherwise known as CBIEVRS, 2001 and (b) lockers
CIC/SM/A/2010/000863
rented out by the Bank. The CPIO had refused to disclose any information by
claiming that it was both voluminous and confidential and was exempt under
Section 8(1) (d), (g) and (i) of the Right to Information (RTI) Act. The Appellate
Authority had endorsed this decision.
4. After carefully considering the facts of the case and the submissions
made by the Respondent during the hearing, we do not see any particular
reason why the available information against the queries of the Appellant
should not be disclosed. Therefore, we direct the CPIO to provide to the
Appellant within 15 working days from the receipt of this order all those
information against his several queries which are centrally available. If any of
the desired information is not available, the CPIO shall clearly state so in his
communication. Preferably, the information should be provided in the form of a
tabular statement listing the queries in one column and the information in the
other.
5. With the above direction, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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.
CIC/SM/A/2010/000863
(Vijay Bhalla)
Deputy Registrar
CIC/SM/A/2010/000863