Central Information Commission
File No. CIC/SM/A/2009/000524
Right to Information Act2005Under Section (19)
Dated: 23 July 2010
Name of the Appellant : Shri Vijendra Singh
E19, Janakpuri Society,
Ajanta Colony, Garh Road,
Meerut.
Name of the Public Authority : CPIO, Bank of Baroda,
Regional Office Agra,
60/4, IIIrd Floor, FCI Building,
Sanjay Place, Agra - 282 002.
On behalf of the Respondent, Shri V.K. Arora, Manager (Legal) was present.
2. In regard to the case No. CIC/SM/A/2009/000524, we had directed the CPIO
concerned to appear before us to explain the reasons for the delay in providing the
information to the Appellant. Today, during the hearing, Shri V.K. Arora, Manager
(Legal) appeared for us on behalf of the CPIO concerned. In the meanwhile, we have
also received a written explanation of the CPIO dated 29 June 2010 along with an
affidavit to the effect that all available information have already been provided to the
Appellant. Shri Arora explained the chronology of dates since the receipt of the RTI
application and explained that, all through, the CPIO had made efforts to collect all the
available information in this case and lost no time at any stage until he managed to get
the entire information as available and forwarded it to the Appellant on 30 January
2009.
3. We carefully considered the submissions, both oral and written in the matter,
and we are satisfied that the CPIO had reasonable cause for the time taken in
providing the information. Therefore, we do not propose to impose any penalty on him.
4. The case is, thus, closed.
5. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/000524
(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/2009/000524