Central Information Commission Judgements

Mr.Vijendra Singh vs Central Bank on 18 May, 2011

Central Information Commission
Mr.Vijendra Singh vs Central Bank on 18 May, 2011
                        Central Information Commission
             Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                     Bhikaji Cama Place, New Delhi­110066
                    Web: www.cic.gov.in Tel No: 26167931

                                             Case No. CIC/SM/A/2010/000968/SS

Name of Complainant               :       Shri Vijendra Singh

Name of Respondent                :       Central Bank of India

Date of Hearing                   :       05.05.2011

                                      ORDER

Shri Vijendra Singh, the appellant has filed this appeal dated 17.6.2010
before the Commission against Central Bank of India, Meerut for providing
unsatisfactory information to his RTI-request dated 9.2.2010, which came up for
hearing on 05.05.2011 through videoconferencing. The appellant was present in
person, whereas the respondents were represented by Shri Ranjan Kumar,
Manager and Shri Pradeep Kumar, at NIC videoconferencing facility at Meerut
and Shri A.K. Dhawan, Regional Manager and Shri D.N. Khandelwal, AGM, at
NIC videoconferencing facility at Agra.

2. The appellant filed RTI-requests dated 9.2.2010 seeking information on
four RTI-queries relating to various fees/charges/expenses for agricultural loans.
The PIO vide letter No2009-2010/1155 dated 6.3.2010 has provided point-wise
reply to the appellant.

3 Aggrieved by the reply of PIO, the appellant preferred first-appeal on
17.4.2010 before the FAA. The FAA has not decided appellant’s first-appeal at
the time of filing the second appeal before the Commission.

4. During the hearing the FAA submitted that he has not received appellant’s
first-appeal dated 17.2.2010.

-2-

Case No. CIC/SM/A/2010/000968/SS

5. After hearing the parties and on perusal of the relevant documents on file,
the Commission observes that the respondent has provided point-wise
information permissible under the RTI Act to the appellant.

The appeal is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
18.5.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Vijender Singh,
E-19, Janakpuri Ajanta Colony,
Garh Road,
Meerut-250004.

The CPIO,
Central Bank of India,
Regional Office: Jail Chungi,
Meerut (UP)

The Appellate Authority,
Central Bank of India,
Zonal Office, 37/2/4, Sanjay Place,
Agra (UP)