Central Information Commission Judgements

Mr.Rajiv Mohan vs Canara Bank on 14 May, 2010

Central Information Commission
Mr.Rajiv Mohan vs Canara Bank on 14 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001177 dated 20­06­2008
                  Right to Information Act­2005­Under Section  (19)



                                                                    Dated: 14 May 2010



Name of the Appellant                  :   Shri Rajiv Mohan
                                           13/463, Dubey Ka Parao,
                                           Aligarh.


Name of the Public Authority           :   CPIO, Canara Bank,
                                           R & F Section,
                                           Niranajan Priyadhan,
                                           Centre Point, Aligarh.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Saxsena,
        (ii)     Shri R.P. Goel

 

2. In this case, the Appellant had, in his application dated 20 July 2008, 

requested the CPIO for a number of information about the disbursement of a 

loan sanctioned to M/s RK Industries. In his belated reply dated 19 September 

2008, the CPIO declined to offer any information against most of the queries by 

claiming that those did not amount to information at all. In the meanwhile, on 

not receiving any reply from the CPIO within the stipulated period, the Appellant 

had preferred an appeal on 3 September 2008. It is not clear if the Appellate 

Authority had passed any order on the appeals. Now, the Appellant has come 

before the CIC in second appeal.

3. We heard this case through videoconferencing. The Appellant was not 

CIC/SM/A/2009/001177
present in spite of notice. Respondents were present in the Aligarh studio of the 

NIC. We heard their submissions. We do not agree with the CPIO that the 

queries of the Appellant did not amount to information within the meaning of 

Section 2(f) of the Right to Information (RTI) Act. Clearly, for each of these 

queries, it should be possible to find the relevant record/circular/guidelines etc 

and the CPIO can easily provide copies of those. Therefore, we direct the CPIO 

to provide to the Appellant within 10 working days from the receipt of this order 

the   desired   information   against   all   the   queries   of   the   Appellant   including 

photocopies of the relevant records/circular is/guidelines. If, in case, there is no 

record or circular or guideline in regard to any of the queries, the CPIO shall 

state so clearly in his reply.

4. We also notice that the CPIO responded nearly one month beyond the 

stipulated period. He has to explain the reasons for such delay. If he cannot 

offer any satisfactory reason for the delay, we will consider imposing penalty on 

him  in  terms  of  Section  20(1)  of  the  Right  to   Information  (RTI)  Act.  Before 

deciding on the penalty, we would like him to appear on 22 June 2010 at 12.15 

PM before us and explain in person if he had any reasonable cause for the 

delay.

5. With the above directions, the appeal is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001177
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/2009/001177