Central Information Commission
Appeal No.CIC/SM/A/2009/000395 dated 18-07-2008
Right to Information Act-2005-Under Section (19)
Dated: 7 December 2009
Name of the Appellant : Shri P. Venkateshwara Rao
C/o K Janardhan, Flat No. 105,
NBR Extention Apartments Meerpeta,
Saroornagar Mandal, Hyderabad.
Name of the Public Authority : CPIO, Andhra Bank,
Legal Department,
Head Office,
Hyderabad.
The Appellant was present in person.
On behalf of the Respondent, the following were present:-
(i) Shri Veer Raghvan,
(ii) Shri Aditaya
2. In this case, the Appellant had, in his application dated July 18, 2008,
requested the CPIO for the copies of a number of documents relating to the
auction of three properties by the Bank. Claiming that he did not receive
any information from the CPIO within the prescribed time limit, he
approached the first Appellate Authority on September 29, 2008. The
Appellate Authority disposed of his appeal in his order dated November 3,
2008 in which he informed him that his original application had not been
received by the CPIO in the Vizianagaram Branch and advised him to
approach the Branch for the desired information. In the meanwhile, after
receiving a copy of his original application of July 18, 2008 from the Zonal
Office, the Branch wrote to him on December 8, 2008 enclosing copies of a
number of documents. Not satisfied with the information so provided, the
Appellant has come before the CIC in second appeal.
3. During the videoconferencing for hearing this case, both the parties
were present in the Hyderabad studio of the NIC. We heard their
submissions. The Appellant submitted that the information provided to him
was not complete as he had been given the records for the sale of one
property only. After carefully examining the information already provided to
CIC/SM/A/2009/000395
the Appellant, we think that he should be provided with the remaining
information as well and he should also be allowed to inspect the relevant
records. Therefore, we direct the CPIO to arrange inspection by the
Appellant of the remaining records in respect of the auction of all the three
properties on a date mutually convenient at the Branch level within 10
working days from the receipt of this order. After the inspection, if the
Appellant chooses to take copies of some of the records, he should be
provided the photocopies on payment of the usual photocopying charges.
4. It is to be noted that the original application of the Appellant was not
complete since he had not paid the application fee in the proper manner
but had enclosed only court fee stamps, not an acceptable mode of
payment. Besides, the Branch seems not to have received it in the first
place. In view of these circumstances, we do not intend to take any
particular action against the CPIO for the delayed response on his part.
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
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/2009/000395