File No.CIC/SM/C/2010/001116
Central Information Commission
Club Building (Near Post office)
Old JNU Campus,
New Delhi110067
Date: 16/12/2010
To
Smt V. Chandraprabha,
W/o S. Varadarajan,
33, Vignesh Nagar,
Velan Kurichi P.O.
Coimbatore641035.
Subject: Application under RTI Act, 2005.
Sir,
This is in reference to your appeal/complaint petition dated 26.10.2010. I am
directed to convey that the Dhanalakshmi Bank Limited is not covered under the definition
of “Public Authority” as mentioned in Sec. 2 (h) of the Right to Information Act, 2005
quoted herein under:
Sec. 2 (h) of the RTI Act, 2005 .
“Public Authority” Means any Authority or body or institution of selfgovernment established
or constituted,
(a) By or under the Constitution;
(b) By any other law made by parliament;
(c) By any other law made by state legislature;
(d) By notification issued or made by the appropriate
Government, and includes any,
(i) Body owned, controlled or substantially financed;
(ii) Non Government Organization substantially financed,
directly or indirectly by funds provided by the appropriate
Government;
3. In view of the above quoted provisions of Section 2(h) of RTI Act, 2005, your
application, is being filed, since Dhanalakshmi Bank Limited is not a “Public Authority”
and the case is being treated as closed.
(Vijay Bhalla)
Assistant Registrar
Tel: 01126160943