Central Information Commission
File No.CIC/SM/A/2010/000015
Right to Information Act2005Under Section (19)
Dated: 3 September 2010
Name of the Appellant : Shri N N Puri
House No. 603,
Sector - 9,
Panchkula - 134 113.
Name of the Public Authority : CPIO, Canara Bank,
Circle Office,
Hauz Khas Branch,
New Delhi.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri C.G. Nair, CPIO,
(ii) Shri N.K. Gakhar, Chief Manager
2. We heard this case through videoconferencing. The Appellant was
present in the Panchkula studio of the NIC. The Respondents were present in
our chamber. We heard their submissions.
3. The Appellant had wanted a number of details about the reimbursement
of the house rent of an employee of the bank as well as the Form16 of that
employee. The CPIO had denied the information by claiming exemption under
Section 8(1) (j) of the Right to Information (RTI) Act. The Appellate Authority
CIC/SM/A/2010/000015
had also endorsed this decision. After hearing the submissions of both the
parties, we are of the view that the house rent reimbursement details sought by
the Appellant should be provided to him as there is nothing personal about it.
Therefore, if available, the house rent allowance paid to this particular
employee between 1990 and 1996 along with the photocopies of the rent
receipts issued by the land lords, if any, should be provided to the Appellant.
We direct the CPIO to provide the above information within 10 working days
from the receipt of this order. In case, the relevant records are no longer
available or have been destroyed, the CPIO shall inform the Appellant
accordingly and enclose a copy of the circular on preservation of records in
support of the weeding out of these records.
4. As far as the Form 16 is concerned, the copies of this document should
be disclosed along with the above after deleting all details regarding the
savings of the Appellant including Provident Fund etc.
5. With the above direction, the appeal is disposed off.
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)
CIC/SM/A/2010/000015
Assistant Registrar
CIC/SM/A/2010/000015