Central Information Commission Judgements

Mrs. Nirmala Devi Prataprao Satav vs Bank Of Baroda on 5 May, 2010

Central Information Commission
Mrs. Nirmala Devi Prataprao Satav vs Bank Of Baroda on 5 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000985 dated 10­10­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                           Dated: 5 May 2010



Name of the Appellant                    :    Smt. Nirmaladevi Prataprao Satav
                                              07, Chan Drama Sahajeevan Co. Hs. 
                                              Society, Off Ganeshkhind Road, 
                                              Pune - 411 007.


Name of the Public Authority             :    CPIO, Bank of Baroda,
                                              Zonal Office, 11/1, Sharda Centre,
                                              Khilare Path, Erandavana, 
                                              Pune - 411 004.



        The Appellant was represented by Shri Bharat Kedarnath Tiwari.

        On behalf of the Respondent, Shri Bharat Desai, PIO was present.

 

2. The brief facts of the case are as under.

3. In her application dated 10 October 2008, the Appellant had requested 

the CPIO a number of information regarding the SB Account 6284. The CPIO 

provided him with the desired information regarding both the SB Account 6284 

and the locker number 315. Not satisfied with the information so provided, the 

Appellant  preferred  an   appeal  on  10  December  2009.  In   his  order  dated  2 

January 2009, the Appellate Authority disposed of the appeal by directing the 

CPIO   to   provide   the   copies   of   the   available   papers   to   her   subject   to   her 

producing   proper   proof   of   her   being   a   legal   heir   of   the   deceased   account 

CIC/SM/A/2009/000985
holder. Following this direction, the CPIO communicated to the Appellant the 

available details. The Appellant has come to the CIC in second appeal alleging 

that the relevant documents have not been provided to her.

4. We heard this case through video conferencing. Both the parties were 

present   in   the   Pune   studio   of   the   NIC.   We   heard   their   submissions.   The 

representative   of   the   Appellant   admitted   that   the   required   papers   and 

documents had already been received although he submitted that these were 

provided rather very late. The Respondent submitted that the majority of the 

information had already been provided at the beginning and the Appellant was 

apprised about the relevant documents and records after finding about those 

after   searching   for   those.   There   was,   it   was   submitted,   no   wilful   delay   on 

anyone’s part.

5. There is nothing more to be provided by way of information and, thus, 

the case is disposed off.

6. 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/2009/000985