Central Information Commission Judgements

Mr.Rajesh Kumar Shrivastava vs Reserve Bank Of India on 2 August, 2010

Central Information Commission
Mr.Rajesh Kumar Shrivastava vs Reserve Bank Of India on 2 August, 2010
                            Central Information Commission
                    File No.CIC/SM/A/2009/001331 dated 10­05­2008
                    Right to Information Act­2005­Under Section  (19)




                                                               Dated: 2 August 2010



Name of the Appellant                 :   Shri Rajesh Kumar Shrivastava
                                          Purva Gayatri Vidya Mandir,
                                          Mohalla Katra, Banda, UP - 210 001.


Name of the Public Authority          :   CPIO, Reserve Bank of India,
                                          D/o. Administration and Personnel 
                                          Management, Central Office,
                                          Shahid Bhagat Singh Marg, 
                                          Mumbai - 400 001.



            Shri Unnikrishnan, CPIO, was present for the hearing.



2.          In our order dated 23 June 2010, we had directed the CPI0 to explain 

the reasons for delay on his part in providing the information.  The delay in this 

case was 25 days in all.  In order to hear the explanation of the CPIO, we had 

fixed this case for hearing through videoconferencing today.  On behalf of the 

CPIO,  the  Respondent  was  present  in   the  Mumbai  Studio  of  the  NIC.    He 

explained that the delay occurred on account of the following reasons:­

(i) the RTI­application was not very legible nor the information sought 

was very clear;

(ii) the desired information had to be colleted from more than one source 

including the office of the Banking Ombudsman at Kanpur; and

CIC/SM/A/2009/001331

(iii) the information sought also implied a grievance.

3. The Respondent submitted that since the RTI­application was received, 

the CPIO had sent an interim reply acknowledging the application and had soon 

taken initiative to collect the desired information.  Because of the above reason, 

the information could be furnished somewhat late and, therefore, the final reply 

sent to him only on 15 July 2008, some 25 days beyond the stipulated period. 

He   assured   that   it   was   not   intentional.     After   considering   the   above 

submissions, we are satisfied delay was reasonable in these circumstances. 

Therefore, we do not intend to impose any penalty on the CPIO.  

4. The case is thus closed.  

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/2009/001331