Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Central Information Commission

Mr.Jasvir Singh vs Reserve Bank Of India on 20 October, 2011

                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                      Decision No. CIC/SM/A/2011/000891/SG/15237
                                                              Appeal No. CIC/SM/A/2011/000891/SG

Relevant Facts emerging from the Appeal

Appellant                                  :      Mr . Jasvir Singh
                                                  #603, Phase-II, Urban Estate,
                                                  Dugri, Ludhiana, Punjab (India)


Respondent                                 :      Mr. Deepak Singhal

CPIO & Chief General Manager Reserve Bank of India (RBI), Department of Banking Operations and Development, Central Office, Shahid Bhagat Singh Marg, Fort, Mumbai- 400001 RTI application filed on : 06/09/2010 PIO replied : 30/09/2010 First appeal filed on : 13/11/2010 First Appellate Authority order : 28/12/2011 Second Appeal received on : 24/02/2011 S. No Information Sought Reply of the Public Information Officer (PIO)

1. The name of the Bank/Institution We have no information in the matter.

which recommended my name for defaulter list of CIBIL.

2. The name of the loan or number of We have no information in the matter.

the credit card due to which my name is shown defaulter by CIBIL.

Grounds for the First Appeal:

No information was provided.
Order of the First Appellate Authority (FAA):
Appellant directly approached the CIC, CIC ordered:
Page 1 of 2
1) we direct the Appellate Authority to enquire into the allegations made by the Complainant and after giving him an opportunity of hearing, to pass an appropriate order with a view to ensuring that the desired information is provided to the Complainant without any further loss of time.
2) We also direct the Appellate Authority to obtain the explanation of the Branch Manager/ CPlO in it providing the information in time and to forward the same to us along with his comments before 24 January 2011. We will decide on the imposition of penalty on the Branch Manager/CPIO in terms of Section 20(1) of the Right to Information (RTI) Act there after.

Grounds for the Second Appeal:

Information was not provided even after the order of CIC. Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Jasvir Singh on video conference from NIC-Ludhiana Studio; Respondent : Ms. Mini Kutti Krishnan, Assistant Legal Advisor on behalf of Mr. Deepak Singhal, CPIO & Chief General Manager on video conference from NIC-Mumbai Studio;
The PIO points out that matter has already been decided indecision no. CIC/SM/A/2011/000736/SG/14797 on 22/09/2011.
Decision:
The Appeal is infructuous.
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 20 October 2011 (In any correspondence on this decision, mention the complete decision number.)PG) Page 2 of 2