Central Information Commission Judgements

Shri M. Anand Rao & Others vs Uco Bank on 4 June, 2009

Central Information Commission
Shri M. Anand Rao & Others vs Uco Bank on 4 June, 2009
                            Central Information Commission
                     No.CIC/PB/C/2008/0483-SM dated 08.10.2007
                   Right to Information Act-2005-Under Section (19)

                                                                   Dated 04.06.2009
Complainant :         Shri M. Anand Rao & Others

Respondent     :      UCO Bank

Neither the Complainant nor the Respondent, is present.

The brief facts of the case are as under.

2. The Complainants had, in their applications dated 8 October 2007, requested
the Chief Manager, Choroda Branch for a number of information regarding the amount
of revised commutation value due to the Vth Pay Commission payable to retired
Railway employees. On not receiving any reply information within the stipulated
period, they had complained to the SIC, Raipur. The complaint has come to the CIC on
transfer.

3. Neither side was present during the hearing in spite of notice. We carefully
examined the applications filed by the Complainants and also their complaint to the
CIC. The exact information sought by the Complainants is not clear at all. They have
left a number of blank spaces in their applications, presumably, for the CPIO to fill
those up. It appears they want to know about the exact amount of money due to them
towards the commutation value of their pension on account of the Vth Pay Commission
recommendations. Even though their applications are somewhat vague on what they
want to know, the CPIO should have acknowledged there applications and disposed of
those applications by some kind of a reply. It is not clear if he replied to these
requests at all.

4. We, therefore, direct the CPIO to reply to the Complainants within 10 working
days from receipt of this order and to provide to them the information sought, in case
he can make out what they want to know. In case, he cannot make out the exact
information sought, he should advise them to specify the information they need and
then provide the exact information, if available.

5. The CPIO shall also explain to us in writing why he did not reply to the

No.CIC/PB/C/2008/0483-SM
Complainants and not provided them with any information. If we do not receive his
explanation within 15 working days from the receipt of this order, we will go ahead
and decide on the penalty to be imposed on him under section 20 of the Right to
Information (RTI) Act for not having provided the information or at least responded to
the Complainants within the stipulated period

6. With the above directions, the complaint is disposed off.

7. 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/2008/0483-SM