Central Information Commission Judgements

Shri Satish Chandra Chadha vs Punjab National Bank on 7 April, 2010

Central Information Commission
Shri Satish Chandra Chadha vs Punjab National Bank on 7 April, 2010
                       Central Information Commission
            Complaint No.CIC/SM/C/2009/000621 dated 20-02-2009
              Right to Information Act-2005-Under Section (18)



                                                              Dated: 7 April 2010

Name of the Complainant               :     Shri Satish Chandra Chadha
                                            Kaashana, 40-A, Rajankunj,
                                            Rurki Road, Meerut.

Name of the Public                    :     CPIO, Punjab National Bank,
Authority                                   Zonal Office,
                                            LIC Bhawan,
                                            Saket, Meerut.


         The Complainant was represented by Shri B.R. Singh.

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

2. In this case, the Complainant had, in his application dated 20

February 2009, requested the CPIO for the action taken report on his

complaint against one Jagmohan Arora, an employee of the Bank. In his

reply dated 6 March 2009, the CPIO refused to share the information by

claiming exemption under Section 8(1) (d) and (j) of the Right to

Information (RTI) Act. Against this, a complaint has been filed in the CIC.

3. We heard this case through videoconferencing. Both the

representative of the Complainant and the Respondent were present in the

Meerut studio of the NIC. We heard their submissions. We do not agree with

the CPIO that the action taken on the complaint can be treated as either

personal information or commercial confidence. Therefore, we now direct

the CPIO to provide to the Appellant within 10 working days from the

receipt of this order the photocopy of the entire file on the action taken on

CIC/SM/C/2009/000621
the complaint against the said employee including the report of the enquiry

officer.

4. With the above direction, the complaint 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/C/2009/000621