Central Information Commission
File No.CIC/SM/A/2009/001092 dated 25112008
Right to Information Act2005Under Section (19)
Dated: 19 May 2010
Name of the Appellant : Shri Gauri Shankar Soni
B K Nagar, Naka G E Road,
Rajnandgaon, Distt - Rajnandgaon,
Chattisgarh.
Name of the Public Authority : CPIO, Durg Rajnandgaon Gramin
Bank,
Head Office, Near Mundra Kunj,
G.E. Road, Rajendgaon, Chattisgarh.
The Appellant was present in person.
On behalf of the Respondent, Shri Rajesh Kumar, CPIO was present.
2. In this case, the Appellant had, in his application dated 25 November
2008, requested the CPIO for various pieces of information relating to his
expulsion form the respondent bank and the subsequent appeal against the
expulsion. In his reply dated 27 November 2009, the CPIO rejected the RTI
application declaring it invalid because the application fee was not given in the
form required by the bank. In the application dated 4 December 2008, the
Appellant made the payment in the form required. Thereafter, in his reply dated
24 December 2008, the CPIO replied against some of the queries while
rejecting others on the ground that information so demanded was not available
with him. Against this, the Appellant preferred an appeal by the letter dated 20
January 2009. The Appellate Authority in his order dated 14 February 2009,
CIC/SM/A/2009/001092
endorsed the stand of CPIO while giving some additional information available
with him but also rejecting others which were related to a third party. It is
against this order that the Appellant has come to the CIC in a second appeal.
3. We heard this case through videoconferencing. Both the parties were
present in the Rajnandgaon studio of the NIC. We heard their submissions.
After carefully examining the records and keeping the arguments offered by
both sides, we think that the CPIO should provide the following information to
the Appellant:
i) a sworn affidavit to the effect that apart from whatever documents have
already been provided in respect of the agenda note for the Board meeting and
the minutes regarding the appeal filed by the Appellant, there is no other record
or document to be provided;
ii) a sworn affidavit to the effect that neither any fraud had occurred in the said
branches in the matter of disbursement of loan under the KCC/agricultural
loan/any other loan or fixed deposit nor any enquiry had been conducted
against any such complaint nor any enquiry report exists;
iii) photocopies of the transfer orders in respect of the two employees
mentioned by the Appellant for the previous 10 years; and
iv) a soft or hardcopy of the Section 4(1) (b) disclosures made by the bank
including amendments, if any, from time to time.
4. It was brought to notice that the status of the proactive disclosure under
the above provision of the Right to Information (RTI) Act was not very
satisfactory in this bank. This is a very serious matter. The authorities in the
CIC/SM/A/2009/001092
bank must take immediate action to publish all the details under the 17 heads
prescribed in the above Section and report compliance to the CIC within one
month from the receipt of this order.
5. With the above directions, the appeals is disposed off.
6. 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/2009/001092