Central Information Commission Judgements

Mr. Himanshu Kumar vs Punjab National Bank on 10 November, 2010

Central Information Commission
Mr. Himanshu Kumar vs Punjab National Bank on 10 November, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/000057
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                     :                                 8 November 2010


Date of decision                    :                               10 November 2010


Name of the Appellant               :       Shri Himanshu Kumar,
                                            Sr. Manager,
                                            Punjab National Bank,
                                            Circle Office, Bagroy Market,
                                            Main Road, 
                                            Ranchi, Jharkhand - 01.


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



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri B.N. Pal, CPIO, was present.

 

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal partially accepted.

Elements of the decision:

CPIO directed to provide some more information – show cause for the delay.

CIC/SM/A/2010/000057

2. We heard this case through videoconferencing. The Appellant was not 

present in spite of notice. The Respondent was present in the Ranchi studio of 

the NIC. We heard his submissions.

3.       The Appellant had sought a wide variety of information ranging from his 

own performance appraisal reports, his promotion to the deductions made from 

his   salary   under   the   hospitalisation   scheme.   Most   of   the   information   was 

provided to him rather very late. After carefully considering the contents of the 

RTI application and the information already provided to the Appellant, we would 

like to direct the CPIO to provide the following further information to him:

i)   photocopy  of   the   file   noting,   agenda   note   and   board   resolution   in 

respect of the change in the promotion policy; and

ii)   details   about   the   deductions   made   from   his   salary   under   the 

hospitalisation scheme as desired in Part C of his RTI application.

4. We also noted that much of the information had been provided to the 

Appellant rather very late and much beyond the stipulated period for which the 

CPIO must provide some reasonable cause. If he fails to explain the reasons 

for such delay, he will be liable for imposition of penalty under Section 20(1) of 

the Right to Information (RTI) Act. We direct the CPIO to transfer a copy of this 

order to the officer who acted as the CPIO at the relevant time to appear before 

us (Room No. 8, Club Building, Old JNU Campus, New Delhi – 110 067) on 16 

December 2010 at 12.45 p.m. and explain the reasons for delay.

5. With the above directions, the appeal is disposed off.

CIC/SM/A/2010/000057

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/2010/000057