Central Information Commission Judgements

Sh. Bhaarat C Desai, Rajkot vs Sbi, Rajkot on 25 April, 2011

Central Information Commission
Sh. Bhaarat C Desai, Rajkot vs Sbi, Rajkot on 25 April, 2011
                                  1


              Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal : No. CIC/AT/A/2010/000647­DS

 Appellant /Complainant       :       Sh. Bharat C Desai, 
Rajkot     
Public Authority              :        State Bank of India, 
Rajkot/Ahmedabad
                              (Shri D.V.Pardkar, CPIO­ 
through video
                              Conferencing)

Date of Hearing               :       25 April 2011 
Date of Decision              :       25 April 2011 
Facts

:­ 

1. Shri Bharat C Desai submitted RTI request dated 
15  March  2010 before   the CPIO,  State  bank  of India, 
Rajkot, seeking information regarding action taken on 
his letter dated 26 May 2009 and subsequent reminders 
dated   26   June   2009   and   22   September  2009   –  enclosed 
herewith as Annexure A.

2. The   CPIO,   vide   his   order   dated   6   April   2010 
provided   information   against   which   the   applicant 
preferred   appeal   dated   6   May   2010   before   the   first 
appellate   authority.   Vide   FAA   order   dated   18   May 
2010,   the   CPIO   was   directed   to   provide   point   wise 
information   to   the   appellant.   Not   receiving   a 
response   from   the   CPIO,   the   appellant   preferred 
second   appeal   before   the   Commission.   The   matter   was 
heard today through videoconferencing. Respondent was 
present as above and made submissions from Ahmedabad. 
Appellant   was   heard   from   Rajkot.   Appellant   stated 
that he had retired on 1 May 2006 and respondent had 
issued   order   sanctioning   joining   time   to   him   on   30 
September   2008.   Respondent   stated   that   he   had 
implemented   the   order   of   the   first   appellate 
authority and furnished information to the appellant. 
Appellant   countered   that   he   had   received   incomplete 
and   incorrect   information   from   the   CPIO   vide   his 

Appeal : No. CIC/AT/A/2010/000647­DS
2

letter dated 31 December 2009 that is, after a delay 
of seven months.

Decision notice

3. After   hearing   both   parties   the   Commission 
directs CPIO to provide a copy of the file notings on 
which the decision was taken to sanction joining time 
to  the appellant  two  years  after  he had retired  and 
also   provide   information   as   available   with   them 
regarding   the   financial   implications   of   this 
decision.   CPIO   is   also   directed   to   provide 
information   as   sought   by   the   appellant   in   his   RTI 
application   regarding   action   taken   by   them   on   his 
above mentioned application and subsequent reminders.

4. Information   to   be   provided   within   two   weeks   of 
receipt of the order.

5. Through this order notice is also served on the 
CPIO to show cause why penalty should not be awarded to 
him for having provided information  after a delay of 
seven months from the date of the order of the first 
appellate authority. Opportunity of personal hearing is 
provided to him and he is directed to present himself 
before the Commission on  16.6.2011 at 3.00 pm through 
 
videoconferencing   at   NIC   District   Centre,     3 
rd
 
.   Floor,  
collector   Office,   Jilla   Seva   Sadan,   Jam   Tower   Road, 
Rajkot­360001   (Contact   Officer   &   No.   Mr.   B.R. 
Dhandhukiya, Technical Director, 0281­2474175, 2447760) 
.   On   this   day   appellant   may   also   be   present   and   the 
compliance of this order will reviewed. 

 

 (Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 

Copy to:­

 1. Shri Bharat C Desai
38, New Jagnath, Plot Arihant Apartment

Appeal : No. CIC/AT/A/2010/000647­DS
3

Ist. Floor, Rajkot­360001

2. The CPIO
State Bank of India, 
Administrative Office, 
Opp: Sardarbaug Circute  House,
PB No.1, Rajkot­360001

3. The Appellate Authority
State Bank of India
Local Head Office, Bhadra
PB No. 300, Ahmedabad­380001
 

  

Appeal : No. CIC/AT/A/2010/000647­DS