Central Information Commission
Complaint No.CIC/PB/C/2008/00913-SM dated 14.03.2008
Right to Information Act-2005-Under Section (18)
Dated: 24 July 2009
Name of the Complainant : Shri Vijay Vishvakarma,
S/o Late Shri Surya Mani Vishvakarma,
Village Kathwar, Thana & Tehsil Lalganj,
Distt. Mirzapur (U.P)
Name of the Public Authority : CPIO, Uttar Pradesh Shakari Vikas Bank,
Lalganj Branch, Distt. Mirzapur (U.P)
The Complainant was present in person.
On behalf of the Respondent, Sr. Manager, was present.
2. The case in brief is that the Appellant had, in his application dated 14
March 2008, requested the Branch Manager for the photocopies of the
relevant documents presented to the Branch in connection with a Tractor
Loan. Claiming that he did not receive any reply/information within the
stipulated period, he sent an appeal to the SIC, Lucknow. Later, he sent this
appeal to the CIC.
3. The case was posted for hearing through videoconferencing. We heard
the submissions of both the partieis. It appears that the information had been
sought from the Uttar Pradesh Co-operative Rural Development Bank. Since it
is a Co-operative Bank, it is not a Public Authority within the meaning of
Section 2(h) of the Right to Information (RTI) Act and the provisions of the
Act will not apply to this Bank. Therefore, we do not think it will be possible
for us to give any direction to the Bank for disclosing the desired information.
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/PB/C/2008/00913-SM
CIC/PB/C/2008/00913-SM