Central Information Commission
File No.CIC/SM/A/2009/000958 dated 06012009
Right to Information Act2005Under Section (19)
Dated: 13 April 2010
Name of the Appellant : Shri Darshana Panthesh Patel
Plot No. 888/1,
Sector 2C,
Gandhinagar.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office,
Lal Darwaja,
Ahmedabad - 380 001.
The Appellant was present in person.
On behalf of the Respondent, Shri Alok Shrivastava, CPIO was present.
2. In this case, the Appellant had, in her application dated 6 January 2009,
requested the CPIO for certain information regarding the opening and closing of
currentaccount by partnership firms and the action taken on four different
applications he had sent earlier. In his reply dated 28 January 2009, the CPIO
provided most of the information except the action taken on the said four
applications. Not satisfied with the reply of the CPIO, she preferred an appeal
on 19 march 2009. The Appellate Authority disposed of the appeal in his order
dated 18 April 2009 in which he stated that in spite of search, the said
applications could not be traced in the Gandhi Road Branch and, therefore, no
information regarding the notings/remarks/observations in this regard could be
provided. It is against this order that the Appellant has come to the CIC in
second appeal.
CIC/SM/A/2009/000958
3. We heard this case through videoconferencing. The Appellant was
present in the Gandhinagar studio of the NIC whereas the Respondents were
present in the Ahmedabad studio. We heard their submissions. The Appellant
submitted that on the request of the CPIO, she had provided them with a set of
those four applications with the hope that the authorities would be able to locate
those and provide her with the desired information. She also submitted that she
had indeed sent these applications not only to the Branch concerned but also to
the Zonal and the Head Office of the Bank where they could be found. The
Respondent submitted that they had tried to locate these applications but could
not find those in the Branch.
4. We think that the CPIO should search for these applications again not
only in the Branch concerned but also in the superior offices including the Head
Office of the Bank and find out if any action had been taken on those. In any
case, we direct him to inform the Appellant about the outcome of his search
within 10 working days from the receipt of this order along with the photocopies
of the relevant documents/records showing any action taken, if any, on those
applications. In case, however, if these applications are not available anywhere,
the CPIO shall during the same period inform the Appellant accordingly in a
sworn affidavit.
5. The appeal is, thus, disposed off.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/A/2009/000958
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/2009/000958