Central Information Commission
File No.CIC/SM/A/2009/000827 dated 27082008
Right to Information Act2005Under Section (19)
Dated: 28 April 2010
Name of the Appellant : Shri M C Singla
Ex. Chief Manager,
Punjab National Bank,
H.No. 5138/2, M H C Manimajra,
Chandigarh - 160 101.
Name of the Public Authority : CPIO, Punjab National Bank,
Circle Office, 4th Floor,
Rajendra Bhawan, Rajendra Place,
New Delhi.
The Appellant was present in person.
On behalf of the Respondent, Shri N.K. Adlakha, Chief Manager was
present.
2. In this case, the Appellant had, in his application dated 27 August 2008,
requested the CPIO for a number of information regarding the rules and
regulations governing pension and provident fund in the Bank. In his reply
dated 29 September 2008, the CPIO provided him with the desired information.
Not satisfied with the reply of the CPIO, the Appellant preferred an appeal on
25 October 2008 which the Appellate Authority disposed of in his order dated
22 November 2008. In his order, the Appellate Authority directed the CPIO to
clarify the issue regarding the ‘legal position’ as desired by the Appellant.
CIC/SM/A/2009/000827
Following this, the CPIO explained the position in his communication dated 24
December 2008. Alleging that the information provided does not meet his
requirement, the Appellant has preferred a second appeal before the CIC.
3. Both the parties were present during the hearing and made their
submissions. The Appellant submitted that the legal position based on which
the said circular had been amended should be provided to him. The
Respondent, on the other hand, submitted that there was no such legal opinion
or position which had been obtained for amending the circular. In the
circumstances, we direct the CPIO to inform the Appellant within 10 working
days from the receipt of this order in a sworn affidavit that no legal
position/opinion/advice had been obtained before amending the said circular.
4. The appeal is, thus, disposed off.
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.
(Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2009/000827