Central Information Commission Judgements

Mr.Pradeep M Popat vs Dena Bank on 29 September, 2011

Central Information Commission
Mr.Pradeep M Popat vs Dena Bank on 29 September, 2011
                     CENTRAL INFORMATION COMMISSION
                         Club Building, Old JNU Campus,
                       Opposite Ber Sarai, New Delhi -110067
                           Tel: + 91 11 26161796

                                                  Decision No. CIC/SM/A/2011/000916/SG/14937
                                                         Appeal No. CIC/SM/A/2011/000916/SG
Relevant Facts

emerging from the Appeal:

Appellant                                 :             Pradeep M.Popat
                                                 5, Samarpan flats, IInd floor
                                                 Opp.Tata Showroom,
                                                        Kidwaye Nagar, Main Road
                                                        Rajkot, Gujrat-360001

Respondent                                :             Mr. R N Das,
                                                        Regional Manager & CPIO
                                                        Dena Bank, Regional Office
                                                 Gokul Chambers, Dhebar Road,
                                                 Rajkot, Gujrat-360001

RTI application filed on                  :             1/12/2010
PIO replied                               :             29/12/2010
First Appeal filed on                     :             01/01/2011
Order of First Appellate Authority        :             No order
Second Appeal received on                 :             14/3/2011

The RTI Application was filed in hindi,the same has been reproduced below.

No. Information Sought PIO’s Reply

1. Please provide the Zerox of the Cheque of Information sought has been already provided to
amount 12500 issued on 25/09/2009. the Appellant.

2. Copy of voucher of 12/10/2009 Same as above.

3. Information as to how the Service Branch The photocopy of the report on the information
do the Scheduling with other Branches. sought by the Appellant has been provided.

4. Please provide the copy of the record The copy of the record has been already provided.

describing the reason for returning of
cheque.

5. Copy of the relevant RBI rule according to Charges are imposed when the Minimum Account
which charge of Rs.111 is imposed on balance is not maintained. And the records for the
depositing a cheque in an account which same of the concerned account has already been
has minimum balance. provided to the Appellant.

6. Before 2009 service tax was imposed at the The service tax is charged at the rate of 12.36%
rate of 4% but after 2009 service tax has before 24/2/2009 after that at the rate of
been increased to 16%, provide copy of 10.30%,the Appellant found the tax rate hiked as
relevant RBI rule for the same. the computer round of the value. The photocopy
for the same has been provided to the Appellant.

7. Complaint of 25/2/2009 was received by Information sought is not clear.

the bank on 29/2/2009, have you ever
replied to that complaint?

8. According to the letter dated 18/8/2009 by Kindly refer to the reply of query no.4 and 5.

the Junction Branch manager Rs.50 is the
minimum balance to be maintained by
every account and I had more than that
amount in my account.

Page 1 of 2
Also,the Service tax is to be deducted at
the rate of 10.30%,but more amount is
debited in my account.

Grounds for First Appeal :

Incomplete Information not satisfied with the reply of the PIO.

Order of the First Appellate Authority :
No order.

Grounds for Second Appeal :

No order passed by the SPIO. Not satisfied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Pradeep M.Popat on video conferencing from NIC Studio Rajkot, Gujrat
Respondent : Mr. R N Das, Regional Manager & CPIO, Dena Bank on video conferencing from NIC
Studio Rajkot, Gujrat

The PIO has provided the information, but the following information needs to be given again:-

1. Copy of voucher dated 12/10/2009

2. Time duration for an MICR Cheque to be deposited.

Decision:

The Appeal is allowed
The PIO is hereby directed to provide the information as directed above, to the
Appellant before 20th October 2011

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
29 September 2011
(In any correspondence on this decision, mention the complete decision number.) (ved)

Page 2 of 2