Central Information Commission Judgements

Mr.Sumit K Bose vs Allahabad Bank on 8 December, 2010

Central Information Commission
Mr.Sumit K Bose vs Allahabad Bank on 8 December, 2010
                         Central Information Commission, New Delhi
                              File No.CIC/SM/A/2010/000677  
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                          :                                   8 December 2010


Date of decision                         :                                   8 December 2010



Name of the Appellant                    :       Shri Sumit K Bose
                                                 Manager, Allahabad Bank,
                                                 Palace Road, Mattancherry,
                                                 Kochi - 682 002.


Name of the Public Authority             :       CPIO, Allahabad Bank,
                                                 Head Office, 2,
                                                 Netaji Subhash Road,
                                                 Kolkata.



         The Appellant was not present in spite of notice.

         No one was present on behalf of the Respondent.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal disallowed

2. We heard this case through video conferencing. In spite of notice, no 

one was present.

3. The   Appellant   had   sought   a   list   of   officers   of   the   erstwhile   United 

CIC/SM/A/2010/000677  
Industrial Bank Ltd which had merged with the Allahabad Bank along with such 

details as their grade/scale, designation, place of posting, previous and present 

leave fare concession block et cetera. The CPIO had provided him with a copy 

of the relevant circular and the list of the officers though he had not provided 

any further details sought by him. In disposing of his appeal, the first Appellate 

Authority   had   observed   that   the   data   relating   to   the   leave   fare   concession 

block/leave encashment of each of those officers was not prepared and could 

only be compiled from various scattered records/sources which would divert the 

resources of the public authority. We tend to agree with the decision of the 

Appellate Authority. If such details are not maintained centrally at one place, the 

CPIO cannot be expected to research into individual leave/service records and 

find   out   about   the   status   of   leave   fare   concession   block/leave   encashment 

status of each of these officers. If the Appellant is interested to know about the 

status in regard to any specific officer, he may approach the CPIO afresh and 

seek such details.

4. As far as this appeal is concerned, there is nothing more to be done. It is 

disposed off accordingly.

5. 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.

CIC/SM/A/2010/000677  
(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000677