Central Information Commission Judgements

Shri Ashok Kumar Jani vs Reserve Bank Of India on 31 March, 2009

Central Information Commission
Shri Ashok Kumar Jani vs Reserve Bank Of India on 31 March, 2009
                                        Central Information Commission
                                     No.CIC//PB/C/2008/00312-SM dated 16.11.2007
                               Right to Information Act-2005-Under Section (19)

                                                                                                  Dated 31.03.2009
Complainant      :        Shri Ashok Kumar Jani

Respondent       :        Reserve Bank of India

The Complainant is not present in spite of notice.

On behalf of the Respondent, the following are present:-

        (i)      Shri Unnikrishnan
        (ii)     Shri Thomas Mathew

        The brief facts of the case are as under.

2. The Complainant had requested the CPIO on 16 November 2007 for information in respect of the
directions of the President of India to the Reserve Bank of India in the matter of his compulsory retirement
from service. The CPIO replied on 6 December 2007 and informed him that they were attending to his query.
Finally, in a reply dated 27 December 2007, the CPIO informed him that the information sought did not amount
to information as defined in Section 2(f) of the Right to Information Act and advised him to apply again by
specifying the exact information. He filed an appeal against this before the first Appellate Authority who
decided the appeal in its order dated 3 February 2008. The Appellate Authority endorsed the decision of the
CPIO. Not satisfied with this order, he has approached the CIC in this complaint.

3. The case was heard through videoconferencing. The Complainant was not present in the NIC studio in
spite of notice. We carefully considered the contents of his original application for information and found that
he had not indeed specifically mentioned the exact information he was seeking from the CPIO. It is clear that
he has some grievance against the RBI about his compulsory retirement from service. We are afraid we
cannot be of any help in redressing his grievance as it is outside our purview. However, we would like to
advise the Complainant that if he wants any specific information in this regard, he may approach the CPIO
afresh with such a list and the CPIO shall process his application as per the rules. As far as the present appeal
is concerned, there is no more relief to be given as it is not clear what information the omplainant seeks.

4. With the above observations, this complaint is disposed off.

5. Copies of this order be given free of cost to the parties.

Sd/-

(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

No.CIC//PB/C/2008/00312-SM