Central Information Commission Judgements

Mr.Kunal Bhushan vs Punjab National Bank on 6 January, 2011

Central Information Commission
Mr.Kunal Bhushan vs Punjab National Bank on 6 January, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000650
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                  6 January 2011


Date of decision                       :                                  6 January 2011



Name of the Appellant                  :   Shri Kunal Bhushan
                                           E­111, Chattarpur Extension,
                                           New Delhi - 110 074.


Name of the Public Authority           :   CPIO, Punjab National Bank,
                                           Zonal Office, Chanakya Tower,
                                           R Block, Patna - 800 001.



        On behalf of the Respondent, Shri Subodh Prasad, Manager was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In   our   order   dated   6   December   2010,   we   had   directed   the   Branch 

Manager concerned who had received the RTI­application to appear before us 

and explain why he had not provided the information nor transferred it to the 

designated   CPIO.     Today,   the   Branch   Manager   concerned   (Shri   Subodh 

Prasad)   appeared   before   the   Commission   and   submitted   that   the   RTI­

application of the Complainant dated 2 November 2009 was replied by him on 

21 November 2009 wherein he had asked the Complainant to submit the RTI­

fee as he had not submitted the required fee.   The Branch Manager in his 

correspondence   to   the   Complainant   informed   him   that   although   he   had 

CIC/SM/A/2010/000650
mentioned that he had enclosed a ten rupee note in the envelope, but they 

could not find any currency note with the letter.   The Branch Manager further 

stated   that   he   had   contacted   the   Complainant   over   the   phone   and   had 

requested him to submit the fee.  A copy of the correspondence made by the 

Branch   Manager   on   21   November   2009   with   regard   to   the   RTI­application 

dated 2 November 2009 was produced before the Commission.  

3. It was also brought to the notice of the Commission that the CPIO had 

complied with the orders of the Commission and provided full information to the 

Complainant.  

4. In the light of the above, we find that there was no delay on the part of 

the Branch Manager in dealing with the RTI­application and the show cause 

notice issued against the Branch Manager is, therefore, dropped.  

5. The Commission ordered accordingly.

6. 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)
Assistant Registrar

CIC/SM/A/2010/000650