Central Information Commission Judgements

Mr. J K Sharma vs State Bank Of Bikaner And Jaipur on 29 April, 2010

Central Information Commission
Mr. J K Sharma vs State Bank Of Bikaner And Jaipur on 29 April, 2010
                              Central Information Commission
                          File No.CIC/SM/A/2009/000785 & 1064 
                   Right to Information Act­2005­Under Section  (19)




                                                                       Dated: 29 April 2010



Name of the Appellant                   :    Shri J K Sharma
                                             189, Adarsh Nagar,
                                             Near Hanuman Mandir,
                                             Roorkee - 247 667.


Name of the Public Authority            :    CPIO, State Bank of Bikaner & Jaipur,
                                             Tilak Marg, Post Box No. 154,
                                             Jaipur.



        The Appellant was present in person.

        On behalf of the Respondent, Shri R. K. Aggarwal was present.

 

2. The Appellant has filed two separate appeals which we have clubbed 

together for hearing. The brief facts are as under.

3. In the case number 000785, the Appellant had, in his application dated 

30   August   2008,   requested   the   CPIO   for   a   few   details   regarding   both   the 

amount of pension received from the Department against PPO 8609 and the 

date   and  the   amount  of   the   bank  drafts/cheques  issued  for  the  purpose  of 

recovery of the loan instalments. In his reply dated 3  September  2008,  the 

Manager Accounts provided him with part of the information while advising him 

to approach the Hissar Branch for the remaining information. After repeated 

correspondence, however, the Appellant did not get any further information and 

has eventually come to the CIC in second appeal.

CIC/SM/A/2009/000785 & 1064

4. In the case number 001064, the Appellant had, in his application dated 4 

February 2009, requested the CPIO to clarify why extra sum of money was 

demanded when the loan account was to be closed finally. He also wanted the 

details of the incidental charges as well as a copy of the slip through which a 

certain amount of money had been deposited. Since he did not receive any 

response from the CPIO within the stipulated period, he preferred an appeal on 

7   March  2009  which  the   Appellate  Authority  decided  in   his  order  dated  30 

March 2009 by giving direction to the CPIO to provide the said information. In 

his   reply   dated   28   April   2009,   the   CPIO   provided   the   desired   information. 

Nevertheless, the Appellant has approached the CIC in second appeal alleging 

that he is yet to receive the correct and complete information.

5. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present   in   the   Haridwar   studio   of   the   NIC   whereas  the   Respondents  were 

present in the Jaipur studio. We heard their submissions. It appears that the 

information sent by the CPIO in the form of various statements of accounts 

containing the answers to the queries of the Appellant is not clear enough for 

the   Appellant   to   make   sense   and   that   is   why   he   has   come   to   us.   The 

Respondent submitted that whether it is about the payment of monthly pension 

or  loan  installment, in either case, the relevant account statements, already 

sent to the Appellant, would contain all the desired details. He further submitted 

that the information was not being maintained in the manner in which it had 

been sought.

6. Keeping the submissions of both the parties in mind, we think that it 

would be appropriate for the CPIO to arrange for the Branch Manager of their 

Haridwar  Branch  to   explain  the   contents  of  the   various  account  statements 

CIC/SM/A/2009/000785 & 1064
already sent to the Appellant and to clarify to him the specific details he wants 

to know. The CPIO is, therefore, directed to invite the Appellant to the above 

Branch on a mutually convenient date within 20 working days from the receipt 

of  this  order  and  to   arrange  for   explaining  and  clarifying  the   statements  of 

accounts  provided  to   the  Appellant  to   remove  his  doubts  about  the  regular 

payment of pension and crediting of installments in his loan account before it 

was finally settled. The CPIO is also directed to provide copies of any other 

relevant documents in this regard, as available.

7. Both the appeals are, thus, disposed off.

8. 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/2009/000785 & 1064