Central Information Commission Judgements

Shri.Suresh Kataria vs Punjab National Bank on 28 June, 2011

Central Information Commission
Shri.Suresh Kataria vs Punjab National Bank on 28 June, 2011
                   Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001190
                Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                      24 June 2011


Date of decision                      :                                      28 June 2011



Name of the Appellant                 :    Shri Suresh Kataria
                                           40/1386, DDA Flats,
                                           Madangir, New Delhi - 62.


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



       The Appellant was present along with Shri H. Sehgal.

       On behalf of the Respondent, Shri S K Tuteja, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

Both the parties were present in the chambers of the CIC. The parties made 

their respective submissions.

2. The   Appellant   had   sought   numerous   items   of   information   regarding   the 

premises taken on lease by the Bank, the illegal occupation of the premises after the 

expiry of the rent contract cases pending in law courts and the fee the advocates are 

paid to defend such cases.

3. During the hearing, it was submitted by the Respondents that the information 

requested was not available in the form requested by the Appellant. The Respondent 
further pointed out that the Punjab National Bank had two zones in Delhi, North and 

South, and such information, if any, might be available in numerous files maintained in 

these   zones   relating   to   each   of   lease.     Moreover,   it   was   also   submitted   that   the 

compilation of such information from individual files would result in disproportionate 

diversion of resources of the bank since it would involve examining as many as 298 

different files.

4. In   view   of   the   above   submissions   the   CPIO   is   directed   to   provide   the 

information to the Appellant within 10 working days of the receipt of the order, only if it 

is available centrally, and either in the form requested by the Appellant or in any other 

form it is available. 

5. The Appeal is disposed of 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)
Deputy Registrar