Central Information Commission Judgements

Ms.Sudershan Kaur vs Punjab National Bank on 19 October, 2011

Central Information Commission
Ms.Sudershan Kaur vs Punjab National Bank on 19 October, 2011
                   Central Information Commission, New Delhi
                           File No.CIC/SM/A/2010/001630
                Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                 19 October 2011


Date of decision                     :                                 19 October 2011



Name of the Appellant                :    Ms. Sudershan Kaur
                                          #2314, Phase XI,
                                          S A S Nagar, Mohali.


Name of the Public Authority         :    CPIO, Punjab National Bank,
                                          Inspection Department, Circle Office, 
                                          Civil Lines, Jalandhar City,
                                          Punjab.



       The Appellant was present along with Shri Ranjit Singh.

       On behalf of the Respondent, the following were present:­
       (i)     Shri V.K. Trehan, Chief Manager,
       (ii)    Shri Rajender Prasad



Chief Information Commissioner                :       Shri Satyananda Mishra



2. The Appellant  was present in the Mohali studio of  the NIC while the 

Respondent was present in the Jalandhar studio. We heard their submissions.

3. The Appellant had wanted to know if a certain branch of the bank had an 

account  in   the  name  of  her  late   father  and  some  further  details  about  that 

account. The CPIO had informed her that there was no such account in the 
branch as per the available records there.

4. During the hearing, the Appellant submitted that, in 1997, the bank had 

confirmed that there was an account in the name of her late father in the said 

branch and that a certain amount was outstanding in that account. Therefore, in 

her opinion, it was unlikely that there were no records about that account in the 

branch. On the other hand, the Respondent submitted that they had all the 

records since 2001 but did not find any reference to any account in the name of 

the late father of the Appellant in those records. 

5. We think in  these circumstances, it  would be appropriate  if the bank 

would conduct a fresh search for this particular account and find out if there 

was any reference to it in any other available record of the branch. If, however, 

after a renewed search, it would be discovered that no such account any longer 

existed in the branch records, this should be confirmed to the Appellant in a 

sworn affidavit within 10 working days of receiving this order. We direct the 

CPIO to do so without fail.

5. The appeal is disposed off 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