Central Information Commission
Appeal No.CIC/PB/C/2008/005277-SM dated 17.4.2006
Right to Information Act-2005-Under Section (19)
Dated 06.02.2009
Appellant : Shri UmaShankar Prasad Singh
Respondent : Uttar Bihar Kshetria Gramin Bank
Neither the Appellant nor the Respondent is present.
The brief facts of the case are as under.
2. The Appellant had requested the CPIO, in his letter dated 17 April 2006, seeking
information in respect of grant of double subsidy to the members of the Schedule Caste during
the period from 2005 to 2006 and providing insurance cover on the same land for the second
time. The CPIO, in his reply dated 19 April 2007, denied the information on the ground that this
was exempt under the provision of the Right to Information (RTI) Act. The Appellant filed an
appeal before the first Appellate Authority against the denial of information by the CPIO. On
behalf of that Authority, the CPIO, in his letter dated 13 July 2007 informed him that the
information sought by him was not clear and he should specify the implication of the details he
was seeking so that action could be taken for providing him with the requisite information. He has
approached the Commission in second appeal.
3. During the hearing, neither the Appellant nor the Respondent was present. After careful
examination of the appeal and the enclosures as also the written reply from the Respondent, we
noted that the Appellant had mentioned the names of some particular individuals in a letter
enclosed with his original application for information. We direct the CPIO to invite the Appellant,
on a mutually convenient date, within 15 working days from the receipt of this order, to
understand from him the exact details of information he needs and then to provide him with that
information. In case, the information specified by the Appellant cannot be given to him under any
of the provisions of the RTI Act, the CPIO should pass a very speaking and reasoned order
explaining the reasons of denial.
4. With the above directions, we dispose off the appeal.
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