Central Information Commission Judgements

Shri Sanjay Vishnu Tikam vs Oriental Bank Of Commerce on 4 March, 2009

Central Information Commission
Shri Sanjay Vishnu Tikam vs Oriental Bank Of Commerce on 4 March, 2009
                          Central Information Commission
                Appeal No.CIC/PB/A/2008/00807-SM dated 04.12.2007
                  Right to Information Act-2005-Under Section (19)

                                                                         Dated 04.03.2009

Appellant      :      Shri Sanjay Vishnu Tikam

Respondent :           Oriental Bank of Commerce

The Appellant is not present in spite of notice.

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

       (i)     Shri H.C. Bajaj, CPIO
       (ii)    Shri Jayant S. Kakodkar, PIO


       The brief facts of the case are as under.

2. The Appellant had requested the CPIO in a letter dated 4 December 2007 seeking
a number of information regarding the deployment of persons with various disabilities.
The CPIO, in his reply dated 7 January 2008, informed him about the total number of
employees belonging to various disability categories working in the Bank and informed
him that the Bank had been following the Government guidelines in respect of
recruitment, promotion, transfer, placement/posting, working etc. Instead of supplying
copies of the Government guidelines in the matter, he advised the Appellant to obtain
those from the concerned Government authorities. Not satisfied, he filed an appeal before
the first Appellate Authority on 14 January 2008. The first Appellate Authority decided
the appeal in his order dated 22 February 2008 and provided copies of the guidelines
issued by the Government on reservations and concessions for persons with disability as
published by the Ministry of Personnel and reiterated that the Bank had been following
those guidelines strictly. Not satisfied with the decision of the first Appellate Authority,
he has now filed a second appeal with us.

3. During the hearing, the Appellant was not present in spite of notice. The
Respondent has furnished written comments on the appeal filed by the Appellant and the
Appellant has also filed his rejoinder on those comments. After carefully considering the
submissions made by the Respondent, both orally and in writing, and after considering
the appeal and the rejoinder filed by the Appellant, we note that his grievance primarily is
against the CPIO for not supplying copies of the relevant Government
circulars/guidelines on this matter. The Respondent informed us that, in addition to the
copies of all the guidelines already sent to him along with the order of the first Appellate
Authority, the remaining available guidelines had since been sent to him along with the
letter dated 27 February 2009. Since the copies of all the documents/information have
already been provided to the Appellant, there is nothing more to be done in this case and,
hence, we file the appeal without any further orders.

4. 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