Central Information Commission Judgements

Shri.Vijendra Singh vs Bank Of Baroda on 19 May, 2011

Central Information Commission
Shri.Vijendra Singh vs Bank Of Baroda on 19 May, 2011
                              Central Information Commission
                                2nd Floor, Room No. 305 B-Wing,
                                      August Kranti Bhawan
                                       Bhikaji Kama Place
                                            New Delhi
                                                                 Case No. CIC/SM/A/2010/001234/SS

        Name of Complainant                       :       Sh. Vijendra Singh
                                                                 (The Complainant was present)



        Name of Respondent                        :       Bank of Baroda, Tithal Road, Gujarat
                                                          (Represented by Sh. R. C. Sharma, 
                                                          Inch.& Sh. Deepak, Manager)


        The matter was heard on                   :       4.05.2011


                                                      ORDER

 

  Sh. Vijendra Singh, the Complainant, through RTI application dated 30.03.2010 
sought information about a letter written by him to the Respondent and matters connected 
therewith.  The PIO, vide letter dated 22.04.2010 sent a point­wise reply to the Appellant. 
Not   satisfied   with   the   reply,   the   Appellant   has   filed   the   present   appeal   before   the 
Commission.

During   the   hearing   the   Complainant   submits   that   he   has   not   been   furnished 
complete requisite information.  The Respondent on the other hand submit that requisite 
reply as per record has been given to the Complainant. 

After  hearing  the  parties  and  on  perusal of  the  relevant  document  on  file,  the 
Commission is of the view that by and large requisite information as per record has been 
furnished to the Appellant.  However, the Commission is not satisfied with the reply of 
the PIO on point no. 3 of the RTI application. The PIO is hereby directed to provide the 
relevant documents on point no. 3 of the RTI application.   The PIO will make sincere 
effort to trace the document and if same is not traceable in his office, he will get the copy 
of the document from the officer, within 15 days of receipt of Commission’s order.

­sd­
(Sushma Singh) 
                                                                          Information Commissioner 
19.05.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. Vijendra Singh
E-19, Janakpuri Ajanta Colony
Garh Road, Meerut
 [
UP-250004

2. The Public Information Officer

Regional Manager

Bank of Baroda

Tithal Road,

Balsad

Gujarat

3. The Appellate Authority

Zonal Manager

Bank of Baroda

Ellisbridge Ahmedabad
Gujarat