Central Information Commission Judgements

Shri.Rajveer Singh vs Banking Division on 14 December, 2010

Central Information Commission
Shri.Rajveer Singh vs Banking Division on 14 December, 2010
                       Central Information Commission, New Delhi
                             File No.CIC/SM/C/2010/000772 
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                              14 December 2010


Date of decision                      :                              14 December 2010



Name of the Complainant               :    Shri Rajbeer Singh
                                           S/o. Late Shri Kahri Singh,
                                           Mohalla Ambedkar Park,
                                           Sailai Road, Thana Ramgad,
                                           Distt - Firozabad.

Name of the Public Authority          :    CPIO, Kshetriya Kisan Gramin Bank,
                                           Kachari Road,
                                           Mainpuri.



        On behalf of the Respondent, the following were present:­
        (i)      Shri S.C. Tyagi, General Manager,
        (ii)     Shri Santosh Tiwari, Manager (Law)



Information Commissioner               :       Shri Satyananda Mishra



2. In   our   order   dated   28   October   2010,   we   had   directed   the   CPIO 

concerned to appear before us and explain the reasons for not providing the 

information to the Complainant  at all.   Subsequent to  our orders, the CPIO 

concerned had written to the Complainant on 10 November 2010 providing the 

required information and also stating that his application dated 4 November 

2009 had not been received in the Branch at all.  Today, during the hearing, the 

CIC/SM/C/2010/000772
Respondents  reiterated  the  same  position  and  submitted  that  the  said  RTI­

application had never been received.  They also informed that, in the past, the 

Appellant had sought a number of information regarding his tractor loan and 

that the Branch concerned had replied to him with the detailed information on 

15 September 2009.

3. We carefully perused the records of the case.  The detailed reply dated 

10   November   2010   sent   in   pursuance   of   our   directions   contained   all   the 

necessary information in the matter and, therefore, there is nothing more to be 

provided  by  way  of   information.    Since   the   original  RTI­application  dated  4 

November 2009 was never received in the office of the CPIO, obviously we 

cannot impose any penalty on the CPIO. 

4. However, in order to get a confirmation from the CPIO concerned about 

the information received of the 4 November 2009 RTI­application, we would like 

to direct the CPIO to send a confirmation about this to the Complainant in a 

sworn   affidavit  within   10   working  days  from  the   receipt  of   this  order.    The 

compliance of our order be reported to the CIC.

5. The case is disposed of accordingly.  

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.

CIC/SM/C/2010/000772
(Vijay Bhalla)
Assistant Registrar

CIC/SM/C/2010/000772