Central Information Commission Judgements

Smt. Shail Bala vs Union Bank Of India on 4 June, 2009

Central Information Commission
Smt. Shail Bala vs Union Bank Of India on 4 June, 2009
                           Central Information Commission
                    No.CIC/PB/C/2008/0338-SM dated 10.11.2006
                  Right to Information Act-2005-Under Section (19)

                                                                      Dated 04.06.2009
Complainant :         Smt. Shail Bala

Respondent    :       Union Bank of India

On behalf of the Complainant Shri Atul K. Goyal, is present.
On behalf of the Respondent, the following are present:-

       (i)     Shri S.S. Chauhan, Senior Manager (Law)
       (ii)    Shri Vipin Chandra, Senior Manager (Law)


       The brief facts of the case are as under.

1. The Complainant had requested the CPIO for a number of information in regard
to the account details of one M/s Aggrawal Food Products in application dated 10
November 2006. On not receiving any reply or information within the stipulated
period, she sent this complaint to the CIC.

3. During the hearing, both the sides were present and made their submissions. It
is obvious that the CPIO did not respond to the request for information at all. The
Respondent explained that the CPIO decided not to respond or providing information
since the matter was pending in the competent court concerning this very case. The
Respondent referred to some orders of the CIC according to which if any information
related to a pending court case, such information should be obtained from the
relevant court and not the CPIO. We do not agree with the Respondent and would like
to warn him strongly that he should strictly abide by the provisions of the Right to
Information (RTI) Act and reply to the information seeker within the stipulated period
even if he has to deny the information under any of the provisions of this Act. It is true
that in this case the information sought related to their account details of a third
party. But that does not absolve the CPIO from sending a proper and reasoned reply.

4. We direct the CPIO to provide to the Complainant within 10 working days from
the receipt of this order a speaking and reasoned reply.

No.CIC/PB/C/2008/0338-SM

5. With the above direction, the complaint is disposed off.

6. Copies of this order be given free of cost to the parties.

Sd/-

(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

No.CIC/PB/C/2008/0338-SM