Central Information Commission
Appeal No.CIC/SM/A/2008/00024 dated 07.01.2008
Right to Information Act-2005-Under Section (19)
Dated: 24 September 2009
Name of the Appellant : Shri Yemini Shanker Shukla,
Old P. Office, Near Molviganj,
Sunaro Bali Gali, Astbal Charbagh,
Rakabganj, Lucknow.
Name of the Public Authority : CPIO, Bank of India,
Zonal Office, Star House,
Bhibuti Khand, Gomti Nagar,
Lucknow - 226 010.
The Appellant was present in person.
On behalf of the Respondent, Shri Ashok, Sr. Manager, was present.
2. In this case, the Appellant had, in his applications dated January 7,
2008 and February 9, 2008, requested the CPIO for some information
regarding his loan account number 28/54. The CPIO replied on February 25,
2008 and provided point wise information against all the queries. Not
satisfied with the information so provided, he entered into further
correspondence with the CPIO who again wrote to him on April 25, 2008
enclosing therewith the copies of some documents. Still not satisfied, he
approached the first Appellate Authority on May 27, 2008. That Authority
disposed off the appeal in his order dated June 13, 2008. He upheld the
information already provided by the CPIO as valid and adequate. The
Appellant has challenged this order in the second appeal.
3. We heard this case through videoconferencing. Both the parties were
present in the Lucknow studio of the NIC. We heard their submissions. After
hearing both the sides, we feel that it would be proper if the Appellant
could inspect the relevant records and identify any additional record that
would satisfy his needs. In view of this, it was agreed that the Appellant
would inform the CPIO in writing on September 29, 2008 listing the
CIC/SM/A/2008/00024
additional information/record he would like to inspect and that the CPIO
would make arrangements for his inspection in the relevant Branch on
October 7, 2009. We would like to make it clear that if the Appellant after
inspection of the relevant records identifies any documents or records, the
CPIO shall provide him with the copies of those documents free of cost.
4. With the above direction, the appeal is 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/2008/00024