Central Information Commission Judgements

Shri Shrikant Baburao Jathar vs Union Bank Of India on 10 February, 2010

Central Information Commission
Shri Shrikant Baburao Jathar vs Union Bank Of India on 10 February, 2010
                            Central Information Commission
                  File No.CIC/SM/A/2009/000465 dated 12-09-2007
                  Right to Information Act-2005-Under Section (19)



                                                        Dated: 10 February 2010


Name of the Appellant               :   Shri Shrikant Baburao Jathar
                                        11 Rupshri Union Bank of Colony,
                                        Behind Hotel Panchashil Savedi,
                                        Ahmednagar - 414 001.

Name of the Public Authority        :   CPIO, Union Bank of India,
                                        Central Office, Union Bank Bhawan,
                                        14th Floor, 239, Vidhan Bhavan Marg,
                                        Mumbai - 400 021.


        The Appellant was present in person.

        On behalf of the Respondent, Shri R.K. Gupta was present.

2. In this case, the Appellant had requested the CPIO on 12 September
2007 for the copies of several documents pertaining to the domestic inquiry
against him. The CPIO informed him on 19 September 2007 that he had not
deposited the application fee in the proper format and he should do so.
Again, on 20 October 2007, the CPIO wrote to him asking him to deposit the
photocopying charges for providing him with some of the desired
documents. The Appellant preferred an appeal before the first Appellate
Authority on 22 January 2008 claiming that he had not received the entire
information that he wanted. It is not clear if the Appellate Authority had
passed any order at all on his appeal. In any case, he has come before the
Central Information Commission in second appeal.

3. We heard this case through videoconferencing. The Appellant was
present in the Ahmednagar Studio of the NIC whereas the Respondent was
present in the Mumbai studio. We heard their submissions. The Appellant
submitted that while he had already received the copies of the other
documents listed by him in his original application, he was yet to receive a
copy of the report of the AGM Kohlapur and DGM Pune in the matter of the

CIC/SM/A/2009/000465
domestic inquiry. The Respondent submitted that these reports were not
traceable in their records. We think that the CPIO should make renewed
efforts to locate these reports and provide copies to the Appellant. We,
therefore, direct him to do so within 10 working days from the receipt of
this order and provide copies of these reports to the Appellant. If, for any
reason, it is not possible to locate these reports, he must state clearly the
reasons why such records are not available and inform the Appellant
accordingly.

4. The case is thus disposed off.

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/2009/000465