Central Information Commission Judgements

Shri.Rambia Popat Bhangi vs Vijaya Bank on 5 September, 2011

Central Information Commission
Shri.Rambia Popat Bhangi vs Vijaya Bank on 5 September, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796
                                                    Decision No. CIC/SM/A/2010/001420/SG/14385
                                                           Appeal No. CIC/SM/A/2010/001420/SG
Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Rambia Popat Bhangi
                                            4/3/7 New Rajendra Park
                                            Station Road
                                            Goregaon (West)
                                            Mumbai - 400062

Respondent                           :      Public Information Officer,
                                            Vijaya Bank
                                            Regional Office,
                                            Vikas Center, Ist Floor, SV Road,
                                            Santacruz(W), Mumbai - 400054

RTI application filed on             :      03/03/2010
PIO replied on                       :      06/03/2010
First Appeal filed on                :      11/03/2010
First Appellate Authority order on   :      Not mentioned.
Second Appeal received on            :      04/10/2010

Information Sought:
The Appellant has sought information in reference to his Accounts in the Goregaon Branch (West).
Savings Account No. (i) SB 494 & (ii) SB 13434 Current account No. (i) 1741 & (ii) 168. He has
asked for the Serial No. of Pay Orders/Demand Drafts issued to various persons/ institutions and their
names for the period from 01/01/1999 to 01/12/2000.

Reply of PIO:
The information sought is for years 1999 and 2000. As per the Bank's policy, the documents asked for
are retained for a maximum of 8 years only and then are destroyed. Hence, the same cannot be
provided.

Grounds for the First Appeal:
The Appellant was not satisfied with the information provided by the PIO. He has also argued that he
was not seeking copies of the documents which the PIO has stated have been destroyed. The
information could be provided from the registers which are not destroyed. He had also stated that he
had not been given the copy of the Banker's Policy and instructions issued. He has furnished the 15
digit account numbers.

Order of the First Appellate Authority (FAA):
No order.

Ground of the Second Appeal:
The Appellant did not receive any order from the FAA.

Relevant Facts

emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared. From a
perusal of the papers it appears that the Appellant believes that the registers of Accounts are
maintained for 20 years and the information which he is seeking can be provided from these registers.
If the registers are available the PIO must provide the information to the Appellant from these. If
however the registers have been destroyed this should be stated.
Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 25 September 2011.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
05 September 2011
(In any correspondence on this decision, mention the complete decision number. (AM)