Central Information Commission Judgements

Smt.Pratibha Singhal vs Bank Of Baroda on 1 April, 2011

Central Information Commission
Smt.Pratibha Singhal vs Bank Of Baroda on 1 April, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000494
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                        :                                      1 April 2011


Date of decision                       :                                      1 April 2011


Name of the Appellant                  :   Smt. Pratibha Singhal
                                           5­G­1, R C Vyas Colony,
                                           Bhilwara - 311 001.


Name of the Public Authority           :   CPIO, Bank of Baroda,
                                           Regional Office,
                                           Vaishali Nagar,
                                           Anasagar, Ajmer.


        On behalf of the Respondent, the following were present:­
        (i)      Shri M. Tigga, SMC (HR),
        (ii)     Shri Dinesh Kumar, 
        (iii)    Shri S.D. Sharma



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. In our order dated 17 February 2011, we had given certain directions for 

the appearance of the then Branch Manager of the Bhilwara Branch as well as 

the staff member responsible for wrongly filing the RTI application resulting in 

the   consequent   delay   in   the   disclosure   of   information.   Today,   during   the 

hearing, all those officials appeared before us. The then Branch Manager (SD 

Sharma) submitted that, in the meanwhile, he had retired and was no longer 

with   the   Bank.   Besides,   he   also   submitted   that   although   the   Branch   had 

received   a   communication   from   Sri   Tigga   regarding   the   request   of   the 

Appellant, in view of the voluminous nature of the information sought, it had not 

been possible to respond to it quickly, especially, since the month of September 

CIC/SM/A/2010/000494
was a busy month for the Branch.

3. The   staff   member   concerned   (Dinesh   Kumar)   also   appeared   and 

explained that the RTI  application had been filed in the personal file of the 

Appellant, who happened to be an employee of the Bank, as the letter bore a 

number which indicated that it should be kept in the personal file. If it is so, it 

appears the Bank needs to improve its record keeping specially in regard to the 

RTI applications. There must be a separate register for recording the receipt 

and dispatch of RTI applications in every office of the Bank and instructions 

must be issued to the staff not to mix up RTI applications received from the staff 

members with their personal and other service matters.

4. In  the light of the above, we do not see any basis for imposing any 

penalty on any of these two persons. The then Branch Manager having retired 

from the service of the Bank cannot be penalised. The staff member concerned 

cannot be held responsible because he was simply following a practice of the 

Bank.

5. We would like the CPIO to bring it to the notice of the authorities in the 

bank   that   they   must   evolve   systems   for   the   receipt   and   dispatch   of   RTI 

applications   in   various   offices   of   the   Bank   in   such   a   manner   that   such 

applications   are   not   lost   sight   of   and   the   desired   information   is   promptly 

provided by who so ever holds it within the stipulated period of 30 days. For a 

Bank   like   the   present   one   which   otherwise   enjoys   a   good   reputation   as   a 

financial   institution,   it   should   not   lag   behind   in   dealing   with   its   statutory 

obligations under the Right to Information (RTI) Act.

6. The matter is disposed off accordingly.

CIC/SM/A/2010/000494

7. 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/A/2010/000494