Central Information Commission Judgements

Smt. S. Jaya vs Indian Bank on 16 February, 2010

Central Information Commission
Smt. S. Jaya vs Indian Bank on 16 February, 2010
                            Central Information Commission
                  File No.CIC/SM/A/2009/000460 dated 11-10-2008
                  Right to Information Act-2005-Under Section (19)



                                                        Dated: 16 February 2010


Name of the Appellant              :   Smt. S. Jaya
                                       44, M C Chidambaram Street,
                                       Virudhnagar, Tamil Nadu.

Name of the Public Authority       :   CPIO, Indian Bank,
                                       Head Office, 66,
                                       Rajaji Salai, Chennai - 600 001.


        The Appellant was present along with Shri Rajesh.

        On behalf of the Respondent, Shri K.G. Balasubramanium was

present.

2. In this case, the Appellant had, in her application dated 11 October
2008, requested the CPIO to inform her about the exact amount of waiver
by the Virudhanagar Branch as a part of the One-Time Settlement(OTS) of
the account of Deepak Flexo Packs and as reported during the auditing of
the Branch account in the financial year 2005-06. The CPIO, in his reply
dated 21 November 2008, stated that all the relevant copies of the
statement of account etc in connection with the OTS had already been
provided to her in the past and there was nothing more to be given. He also
invited her to visit the Branch and seek clarifications and copies of records
relating to the account of the said firm. Not satisfied with this reply, the
Appellant preferred an appeal on 28 November 2008 which the Appellate
Authority disposed of in his order dated 17 December 2008 by upholding the
decision of the CPIO. It is against this order that the Appellant has come to
the CIC in second appeal.

3. We heard this case through videoconferencing. The Appellant was
present in the Virudhanagar studio the NIC whereas the Respondent was
present in the Chennai studio. We heard their submissions. Even though the
Respondent claimed that the desired information had already been provided

CIC/SM/A/2009/000460
to the Appellant, we feel that the CPIO should once again write to her
expressly stating the exact amount of waiver in this case as reported by the
Bank during the audit of the Branch for the FY 2005-06. We, therefore,
direct the CPIO to provide to the Appellant the above information within 10
working days from the receipt of this order. The case is, thus, disposed off.

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

(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2009/000460