Central Information Commission Judgements

Mr.Vipul Singh vs Punjab National Bank on 17 June, 2010

Central Information Commission
Mr.Vipul Singh vs Punjab National Bank on 17 June, 2010
                         Central Information Commission
                 File No.CIC/SM/A/2009/001258 dated 07­03­2009
                Right to Information Act­2005­Under Section  (19)




                                                                  Dated: 17 June 2010



Name of the Appellant                 :    Shri Vipul Singh
                                           Vill & Post - Jaimaldumari,
                                           Raipur Mahadev Bhaya Bakhra,
                                           Distt - Muzaffarpur.


Name of the Public Authority          :    CPIO, Punjab National Bank,
                                           Zonal Office,
                                           Pankaj Market, Saraiya Ganj,
                                           Muzaffarpur.



        The Appellant was present in person.

        On behalf of the Respondent, Shri A.K. Barnwal, CPIO was present.

This case was heard on 10 June 2010.

 

2. In this case, the Appellant had, in his application dated 7 March 2009, 

requested the CPIO for a number of information regarding the branch manager 

of the Kamalpura branch. In his reply dated 16 April 2009, the CPIO offered 

point­ wise information against all his queries. Not satisfied with the reply of the 

CPIO,   he   preferred   an   appeal   on   29   April   2009.   The   Appellate   Authority 

disposed of the appeal in his order dated 14 May 2009 in which he endorsed 

the order of the CPIO. It is against that order that the Appellant has filed a 

second appeal before this Commission.

CIC/SM/A/2009/001258

3. We heard this case through videoconferencing. Both the parties were 

present in the Muzaffarpur studio of the NIC. We heard their submissions. We 

also carefully considered the reply of the CPIO. We have noted that the CPIO 

had provided a considerable amount of information against the queries of the 

Appellant.  However,  he   needs  to   give   some  further  details.   Therefore,  with 

direct him to provide to the Appellant the following details relating to the period 

of Shri Anil Kumar as branch manager within 10 working days from the receipt 

of this order:

i) the list of borrowers under the PMRY who had closed their business 

including their name and address;

ii) if the loans sanctioned to farmers had any subsidy component, then 

the list of such borrowers including their name, address, the date and 

amount of loan sanctioned and the total area of land owned;

iii)  the  list  of  persons  against  whom  the  branch  had  instituted  cases 

including their name and address.

4. With the above direction, the appeal is disposed off.

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

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001258
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

CIC/SM/A/2009/001258