Central Information Commission Judgements

Smt.Sheela vs Punjab National Bank on 14 February, 2011

Central Information Commission
Smt.Sheela vs Punjab National Bank on 14 February, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000768
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                               10 February 2011


Date of decision                      :                               14 February 2011



Name of the Appellant                 :   Smt. Sheela
                                          B A - 311, Tagore Garden,
                                          New Delhi - 27.


Name of the Public Authority          :   CPIO, Punjab National Bank,
                                          Circle Office, Delhi, 4th Floor,
                                          Rajendra Bhawan, Rajendra Place,
                                          New Delhi.



        On behalf of the Respondent, the following were present:­
        (i)      Shri J.K. Agarwal, AGM,
        (ii)     Shri P.K. Sinha, Manager (Law)



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. In   our   order   dated   9   December   2010,   we   had   directed   the   CPIO 

concerned to appear before us and explain why part of the information had not 

been disclosed at the beginning and was provided so late. Today, during the 

hearing, the said officer was present and explained that he had not provided 

part   of   the   information   including   the   copies   of   the   documents   on   the 

understanding that these pertained to some other customers of the Bank. He 

regretted that he had not appreciated the nuances of the information sought. He 

CIC/SM/A/2010/000768
promised to be careful in future.

3. Obviously, the information was denied out of genuine misunderstanding 

about the nature of the information sought and not because of any deliberate 

intention to hold back the information. In any case, the information was finally 

provided.  We,  therefore,  do  not  intend  to  impose  any  penalty  on  the  CPIO 

concerned since we feel that his explanation is reasonable in the circumstances 

of the case.

4. 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/2010/000768