Central Information Commission Judgements

Mr.Aswini Kumar Gosh vs Punjab National Bank on 12 July, 2010

Central Information Commission
Mr.Aswini Kumar Gosh vs Punjab National Bank on 12 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001954 dated 31­07­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                 Dated: 12 July 2010



Name of the Appellant                  :   Shri Aswini Kumar Ghosh
                                           Vill Mandaran Dakshin Para,
                                           PO Itachuna, Distt - Hooghly,
                                           West Bengal - 712 147.



Name of the Public Authority           :   CPIO, Punjab National Bank,
                                           Inspection & Audit Department,
                                           Circle Office, Burdwan,
                                           Burdwan.



        The Appellant was represented by Shri Navkumar.

        On behalf of the Respondent, Shri S. Mitra, CPIO was present.

 

2. In this case, the Appellant had, in his application dated 31 July 2009, 

requested the CPIO for a number of information regarding the refusal of the 

branch to encash cheques from the account of the pensioner. In his reply dated 

28 August 2009, the CPIO offered various information against the queries. Not 

satisfied with the reply of the CPIO, the Appellant preferred an appeal on 15 

September 2009. The Appellate Authority disposed of the appeal in his order 

dated 30 September 2009. In his order, he offered further clarifications on the 

queries of the Appellant over and above what the CPIO had informed. Still not 

satisfied, the Appellant has approached the CIC in second appeal.

CIC/SM/A/2009/001954

3. We heard this case through videoconferencing. A representative of the 

Appellant was present in the Hooghly studio of the NIC. The Respondents were 

present   in   the   Burdwan   studio.   We   heard   their   submissions.   It   seems   the 

branch had stopped for a while honouring the cheques of the Appellant on the 

ground that his signature differed from the one in the specimen signature sheet. 

The Appellant wants to know the authority or the guideline under which the 

branch could ask for a fresh specimen signature for any customer. We think 

that the CPIO should provide this to the Appellant. Therefore, we direct the 

CPIO to provide to the Appellant within 10 working days from the receipt of this 

order,   the   photocopy   of   the   relevant   guideline/instruction   under   which   the 

branch can ask an account holder to provide a fresh specimen signature.

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

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/2009/001954