Central Information Commission
File No.CIC/SM/A/2009/000995 dated 05-02-2009
Right to Information Act-2005-Under Section (19)
Dated: 10 February 2010
Name of the Appellant : Shri Sunil S Soni
C/o Kantibhai R Chotaliya,
H.No.22-B, 2nd Floor, Sant Tukaram SOC
No.2, (Survey 50/3), Palanpur Old Octroi
Cabin No.3, Surat - 395 009.
Name of the Public Authority : CPIO, Dena Bank,
Dena Corporate Centre, C-10,
G-Block, Bandra Kurla Complex,
Bandra East, Mumbai.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Ramesh Madan was present.
2. In this case, the Appellant had requested the CPIO, Reserve Bank of
India, on 5 February 2009 for the copy of his own application dated 18
November 2008 addressed to the Dena Bank. His application was
transferred to the CPIO of the Dena Bank on 16 February 2009, whereupon,
the CPIO of that Bank wrote to him on 23 March 2009 giving certain
clarifications and also asking him to deposit the cost of photocopying the
records sought. Claiming not to have received any response from the CPIO,
he preferred an appeal on 25 March 2009. The Appellate Authority disposed
of the appeal in his order dated 23 April 2009 in which he endorsed the
information already provided by the CPIO. The Appellant has now come
before the Central Information Commission in second appeal against this
order.
3. During the hearing of this case through videoconferencing, the
Appellant was not present in spite of notice. The Respondent was present in
the Mumbai Studio of the NIC. We heard his submissions. It is noted that
what the Appellant had wanted was a copy of his own letter which he had
CIC/SM/A/2009/000995
already sent to the Bank. The CPIO received his request on transfer from
the Reserve Bank of India and, thereafter, replied to the Appellant within
the stipulated period of 30 days. In his reply, he had asked for
photocopying charges for supplying the desired documents. It appears that
the Appellant never received the CPIO’s reply as it was returned by the
courier with the remark that the house remains closed continuously.
4. Be that as it may, since the Appellant had sought only the copy of his
own application, we now direct the CPIO to send a copy of his application
and any other documents he might have sought within 10 working days from
the receipt of this order.
5. The case is thus 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/2009/000995