Central Information Commission Judgements

Shri. A Srinivasa Rao vs Indian Bank on 7 October, 2011

Central Information Commission
Shri. A Srinivasa Rao vs Indian Bank on 7 October, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building, Old JNU Campus,
                        Opposite Ber Sarai, New Delhi -110067
                                Tel: + 91 11 26161796

                                                        Decision No. CIC/SM/A/2011/000546/15073
                                                           Appeal No. CIC/SM/A/2011/000546/SG
   Relevant Facts

emerging from the Appeal:

   Appellant                               :      Mr. A. Shrinivasa Rao,
                                                  Specialist Office (Hindi),
                                                  Indian Bank,
                                                  Residence: 7, Vedanta Street,
                                                  Chinna Kanchipuram,
                                                  Tamil Nadu- 631501

   Respondent                              :     Mr. T. Chanderashekharan
                                                 PIO & AGM
                                                 Indian Bank, Head office,
                                                 Indian Bank, Head Office,
                                                 Customer Service Cell (RTI Desk),
                                                 66 Rajaji Salai,
                                                 Chennai- 600 001

   RTI application filed on                 :      20/09/2010
   PIO replied                              :      14/10/2010
   First Appeal filed on                    :      05/11/2010
   Order of First Appellate Authority       :      16/12/2010
   Second Appeal received on                :      01/01/2011

S. No. Information Sought                                      PIO's Reply
1.     What is the total no. of Officers (both probationary    Total number of officers in Indian
       and confirmed) on the pay roll of Indian Bank as on     bank(both probationary and confirmed) as
       31/03/2009 and also as on 31/03/2010?                   on: 31/03/2009: 7755; 31/03/2010: 7575
2.     How        many     of    them     have    submitted    The information sought by the Appellant
       statutory/mandatory assets and liabilities as on        relates to personal information the
       31/03/2010 and also as on 31/03/2010?                   disclosure of which has no relationship to

3. Is there any punitive/penal/disciplinary action taken any public activity or interest or which
against all those defaulting officers? Is there any would cause unwarranted invasion of
punitive/penal/disciplinary action taken against all privacy of individual and exempted under
those defaulting officer in submitting the assets and sec 8(1)(j) of RTI Act. Therefore the PIO
liabilities statement as on 31/03/2010 and also as on expressed inability to provide the
31/03/2010? information

4. In Indian Bank, after due date for submission of
such statutory/ mandatory assets and liabilities
statements by officers every year, is there any
specific period prescribed, after lapse of which
those defaulting officers’ assets cannot be taken
into account for Banking purposes and liabilities
which are deemed to be frozen for further banking
operations?

5. Whether Mr. A Shrinivasa Rao ., M.A., The information relates to the Appellant
Specialist(Hindi), SR. No. 310687 89, who is under hence the appellant is aware of the same.
transfer to CO/ Guwahati of Indian Bank has
submitted his assets and liabilities statement as on
31/03/2010 and also as on 31/03/2010?

Grounds for First Appeal:

The Appellant wants complete information of his queries.

Order of the First Appellate Authority:

The FAA enclosed the information relating to number of officers in default of assets and liabilities
statements and nature of action taken and disposed off the appeal.

Grounds for Second Appeal:

The Appellant said that he did not receive complete information form appellate authority within
stipulated time period and he wants that his appeal be reviewed which was made to the FAA.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. A. Shrinivasa Rao on video conference from NIC-Kanchipuram Studio;
Respondent Mr. T. Chanderashekharan, PIO & AGM on video conference from NIC-Chennai Studio;

The respondent states that the information was provided to him after the order of the FAA.

Decision:

The Appeal is disposed.

All the information available has been provided to the Appellant.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
07 October 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)