Central Information Commission Judgements

Shri.Sateyender Mall vs Reserve Bank Of India on 27 October, 2010

Central Information Commission
Shri.Sateyender Mall vs Reserve Bank Of India on 27 October, 2010
                              Central Information Commission
                             File No.CIC/SM/A/2010/000527 & 561 
                   Right to Information Act­2005­Under Section  (19)




                                                                 Dated: 27 October 2010



Name of the Appellant                   :   Shri Satyender Mall
                                            Shiv Sadan Kaleur, 
                                            Kasya Road, Gorakhpur, U.P.



Name of the Public Authority            :   CPIO, Reserve Bank of India,
                                            Department of Administration & 
                                            Personnel Management, Central Office, 
                                            Amar Building, P.M. Marg,
                                            Mumbai - 400 001.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Sharad Mahanto, Legal Advisor was 

present.

 

2. We   heard   these   identical   cases   through   videoconferencing.   The 

Appellant was present in the Gorakhpur studio of the NIC. The Respondents 

were present in the Mumbai studio. We heard their submissions.

3. The Appellant had wanted to know about the action taken by the RBI on 

his complaint against an urban co­operative bank. The CPIO communicated 

him   the   status   of   his   complaint.   The   Appellant   submitted   that   the   CPIO 

responded late and that too with inadequate information. On the other hand, the 

Respondents   submitted   that   the   RTI   application   had   been   received   on   3 

CIC/SM/A/2010/000527 & 561
November 2009 and they had tried to collect the information from the field office 

and   forwarded   it   to   him   as   soon   as   they   received   it.   Besides,   they   also 

submitted that in the meanwhile they had sent him an interim reply informing 

him that the information was being collected.  After  carefully considering the 

facts of the case and the submissions made by both parties, we found that the 

slight  delay  was  reasonable  in   the   circumstances  and  the   CPIO  cannot  be 

faulted on this count. However, we would like to direct the CPIO to send to the 

Appellant   the   latest   status   on   the   action   taken   on   his   complaint   within   10 

working days from the receipt of this order.

4. Both the cases are disposed of accordingly.

5. 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/2010/000527 & 561