Central Information Commission Judgements

Smt. Ananthlakshmi vs Syndicate Branch on 13 September, 2011

Central Information Commission
Smt. Ananthlakshmi vs Syndicate Branch on 13 September, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                        Decision No. CIC/SM/A/2010/001537/SG/14554
                                                                Appeal No. CIC/SM/A/2010/001537/SG
Relevant Facts

emerging from the Appeal

Appellant : Smt. Ananthlakshmi
W/o- Sri P.V. Gopalkrishna
No.9, 4th block, Aarogyanagar
Ramakrishna Nagar, H Block
Mysore- 570020

Respondent : Mr. U. P. Prabhu
PIO & Dy. Zonal Manager
Syndicate branch
Regional Office
Peenya, Bangalore.

RTI application filed on             :     25/05/2010
PIO replied                          :     19/07/2010
First appeal filed on                :     23/08/2010
First Appellate Authority order      :     18/09/2010
Second Appeal received on            :     16/11/2010

Sl.                         Information sought                                    PIO's reply
1     What is the name of the person who has received letter Not available.

dated 7/12/2005 addressed to Syndicate Bank,
Gandhinagar, Bangalore along with two halves of PPO’s ?
2 Please provide the Action Taken Reports on the following i. Not available.

letters sent by the Appellant, dated 12.1.2009, 10.2.2009, ii. Not available
13.10.2009 and 3.11.2009 and may include the following: iii. Cannot be revealed under section
i. Date of receipt of the letters. 8(1) (d) of the RTI Act.
ii. Who has received the letters. iv. Cannot be revealed under section
iii. Whether the letter has been put up to competent 8(1)(d) of the RTI Act.

authorities for necessary action? v. Not available.
iv. Office notes prepared, office memos put up, orders vi. A copy enclosed of the
passed and name and designation of the calculation sheets of the arrears, DA
officer. from January 2006.

v. Date of forwarding to the Peeny office. vii. Information provided. Copies of
vi. All calculation sheets of arrears, dearness letters provided.

allowance since Jan.2006. viii. Government guidelines.
vii. Replies received from the Peenya office. ix. Copies can be obtained from the
viii. What was the basis to fix the revised pension Central Government.

and at what rate? x. Exemption claimed under
ix. Copies of all Central Government circulars taking Section 8 (1)(d) of the Right to
into account while fixing the pension. Information Act, 2005.
x. Office notes/orders connected with items viii and
ix above.

Provide the name of the person who has received email from the Particulars not available of the
Appellant dated 6.10.2009, 4.11.2009, 25.11.2009 and 11.12.2009., mentioned emails.
and other necessary correspondences.

Grounds for the First Appeal:

Not satisfied with the response provided by the PIO.

Order of the First Appellate Authority (FAA):
Reiterated the stand of the Public Information Officer on all material points. Information denied under
section 8 (1)(d) of the RTI Act.

Grounds for the Second Appeal:

Not satisfied with the order of the First Appellate Authority.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Smt. Ananthlakshmi on video conference from NIC-Sysore Studio;
Respondent: Mr. U. P. Prabhu, PIO & Dy. Zonal Manager on video conference from NIC-Bengaluru;

The PIO has refused to provide information on query-3 & 4 which are basically file notings. This
refusal to provide the information has no basis in law and the PIO is warned that if any denial of
information is made it should be as per the provisions of Section 8(1) of the RTI Act. The PIO is directed
to provide the information on queries 3 & 4 to the Appellant before 26 September 2011. The Appellant
would like to inspect the relevant records with respect to other queries on 10/10/2011.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant records on 10 October
2011 from 10.30AM onwards. The PIO will give attested copies of records which the
Appellant wants free of cost upto 200 pages.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
13 September 2011
(In any correspondence on this decision, mention the complete decision number.)(BR)