Central Information Commission
File No.CIC/SM/A/2010/00352
Right to Information Act2005Under Section (19)
Dated: 9 September 2010
Name of the Appellant : Shri K.A. Phani Kumar
Post Bag No.2,
Post Office - Raipur,
Dehradun - 248 008.
Name of the Public Authority : CPIO, Andhra Bank,
Head Office, Dr. Pattabhi Bhawan,
5911, Saifabad,
Hyderabad - 500 004.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Shri Aditya Upadhayay, Law Officer,
(ii) Smt. Srilatha
2. The case was heard through videoconferencing. The Appellant was not
present in spite of notice. He informed the Commission on phone that, in the
meanwhile, he had changed his residence and was now living in some other
address. The Respondents were present in the Hyderabad Studio of the NIC.
We heard their submissions.
3. The Appellant had sought a large number of details, some of it in a
format prescribed by him, about the contract works undertaken by the Bank in
the Telengana Area of Andhra Pradesh as well as about the gratuity payments
CIC/SM/A/2010/000352
made in this area. Between the CPIO and the Appellate Authority, all the
available information was provided to him. Even then, the Appellant has
expressed great dissatisfaction over the information so provided and alleged
that it is neither complete nor adequate. The Respondents submitted that they
did not maintain the information in the format prescribed by the Appellant and,
therefore, had provided the information as it was available after collecting it
from various field offices.
4. Be that as it may, if the Appellant is still interested to inspect the relevant
records to apprise himself of the fact in this regard, we think the CPIO should
arrange for such inspection. Therefore, we direct the CPIO to write to the
Appellant within 10 working days from the receipt of this order and to ascertain
if he would be interested in inspecting the relevant records regarding his
queries in various offices of the Bank and, if he gives his consent for the same,
to arrange for such inspection of records on mutually convenient dates within
20 working days thereafter. After the inspection, if the Appellant would need
photocopies of some records or documents, it should be provided to him free of
cost.
5. With the above direction, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/A/2010/000352
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/2010/000352