Central Information Commission Judgements

Mrs. Dhanno Devi vs Punjab National Bank on 22 February, 2011

Central Information Commission
Mrs. Dhanno Devi vs Punjab National Bank on 22 February, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/C/2009/000541
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                 22 February 2011


Date of decision                       :                                 22 February 2011



Name of the Complainant                :    Smt. Dhanno Devi
                                            W/o. Shri Shiv Kumar Verma,
                                            548, J.A. /123, New Basti,
                                            Mardan Kheda, Near Krishna Public 
                                            School, Post - Rajaji Puram, Lucknow.


Name of the Public Authority           :    CPIO, Punjab National Bank,
                                            Sahadatganj Branch,
                                            Lucknow.


        On behalf of the Respondent, Shri S.N. Mishra was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In   our   order   dated   for   December   2009,   we   had   directed   the   CPIO/ 

Branch Manager concerned not only to provide the desired information but also 

to explain why he had not provided the information in time. In response, we had 

received a written communication dated 18 December 2009 which did not give 

any   explanation   for   the   delay.   Therefore,   we   had   fixed   this   hearing   to 

understand from the CPIO/Branch Manager if he had any reasonable cause.

3. During   the   hearing   today,   the   officer   concerned   appeared   in   the 

Lucknow studio of the NIC and submitted that the delay of nearly 1 and half 

CIC/SM/C/2009/000541
years on his part in providing the information was caused because the account 

about which the information had been sought had been closed and the relevant 

records misplaced in the Branch and that he took such a long time in searching 

it out. Even if we accept this explanation, the fact remains that the complainant 

suffered a  lot of  detriment  and financial  loss in  the  process  of  approaching 

various authorities including the CIC for getting any relief in the matter. We 

think that the complainant deserves to be compensated for this. Therefore, in 

exercise of the powers vested in the CIC in section 19(8) (b) of the Right to 

Information (RTI) Act, we direct the Bank to compensate her by an amount of 

Rs 5000 for the said loss. We also direct the CPIO of the Bank to remit this 

amount to the complainant within 15 working days from the receipt of this order 

by way of demand draft. The compliance of this order be communicated to the 

CIC.

4. The cases disposed of accordingly.

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/C/2009/000541