Central Information Commission Judgements

Mr.S P Goyal vs Indian Overseas Bank on 4 August, 2010

Central Information Commission
Mr.S P Goyal vs Indian Overseas Bank on 4 August, 2010


Central Information Commission
File No. CIC/SM/A/2009/000364, CIC/SM/A/2009/000416,CIC/SM/A/2009/000568, 
CIC/SM/A/2009/001497,CIC/SM/C/2009/000257,CIC/SM/C/2009/001192
Right to Information Act – 2005 Under Section (19)

Dated: 4 August 2010

Name of the Appellant  : Shri S.P. Goyal
103 A, Krishna Chambers,
59, New Marine Lines,
Mumbai – 400 020

Name of the Public Authority : CPIO, Indian Overseas Bank,
Central Office, P.B. No. 3765,
763, Anna Salai,
Chennai – 600 002

The appellant and the CPIO both were present.

2. We had last heard this case on 25 February 2010 and had directed the CPIO 

and the Appellate Authority to collect all the relevant files connected with the subjects 

enumerated in various applications including the appeals filed before us by Shri S.P. 

Goyal for him to inspect those in the office of the CIC. We had also asked the Appellant 

to identify those records, the photocopies of which could then be given to him.  Thus, it 

was   expected   that   by   enabling   the   Applicant   to   inspect   all   the   relevant   files,   his 

information need as far as these cases are concerned would be fulfilled and he would 

have no further need of coming back either to the CPIO/AA or the CIC again and again. 

Accordingly, on 29 April 2010, the CPIO had brought all the relevant files to the office of 

the CIC for inspection by Shri Goyal. Shri Goyal took two days to inspect the files and to 

CIC/SM/A/2009/000364, 416, 568, 1497, CIC/SM/C/2009/000257 & 1192
identify the relevant documents the photocopies of which were provided to him running 

into more than 500 pages.  It is understood that still some files remain to be inspected 

by Shri Goyal.  Since it was inconvenient for the CPIO to carry all the office records to 

the office of the CIC, we direct the CPIO to collect all the remaining uninspected records 

at  their branch in Ludhiana and  after consulting Shri S.P. Goyal fix  dates and time 

mutually convenient to both the parties for inspection of these and provide copies of all 

the documents to be identified by Shri Goyal.  This should be done as soon as possible 

but not later than 20 days from the receipt of this order.   If, for any reason, some of 

these records are no longer available, the CPIO shall inform the Appellant accordingly in 

a sworn affidavit. Thereafter, the CPIO will report compliance of these directions to the 

CIC.

3. 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/2009/000364, 416, 568, 1497, CIC/SM/C/2009/000257 & 1192
CIC/SM/A/2009/000364, 416, 568, 1497, CIC/SM/C/2009/000257 & 1192