Central Information Commission Judgements

Mr. Kartar Singh vs United Commercial Bank (Uco) on 17 October, 2011

Central Information Commission
Mr. Kartar Singh vs United Commercial Bank (Uco) on 17 October, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                    Decision No. CIC/SM/A/2011/001326/SG/15211
                                                           Appeal No. CIC/SM/A/2011/001326/SG

Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Kartar Singh
                                            H.No. 313, Street No. 3
                                            Karnail Gate Jagran
                                            Dist. Ludhiana

Respondent                           :      Mr. Ujjaal Kumar
                                            PIO & AGM
                                            UCO Bank
                                            10th TTM Sarani,
                                            Kolkata 700064

RTI application filed on             :      01/01/2011
PIO replied on                       :      02/02/2011
First Appeal filed on                :      26/02/2011
First Appellate Authority order on   :      04/03/2011
Second Appeal received on            :      03/05/2011

Information Sought:
Attested copy of the PF statement from Jan. 1996 to 30/11/1999 showing the deducting of PF loan and
interest.

Reply of PIO:
The PF statements at regular intervals are dispatched to the branch/office to which the member
employee is attached on the closing date of the statement and they are in turn handed over to the
concerned employees. Thus, the information was already provided to the Appellant as per the time
schedule.

Grounds for the First Appeal:
The Appellant was not satisfied with the reply provided by the PIO.

Order of the First Appellate Authority (FAA):
The FAA directed the PIO to provide the Appellant with the required information as available with
them within 10 days of receipt of this order.

Ground of the Second Appeal:
No information was provided to the Appellant even after the directions of FAA.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Kartar Singh on video conference from NIC-Kolkata Studio;
Respondent: Mr. Ujjaal Kumar, PIO & AGM on video conference from NIC-Kolkata Studio;

The PIO had dispatched the information as order by the First Appellate Authority on
11/04/2011. However, it appears that the information provided was of another employee in the same
name. After the appellant pointed this out the correct information has been sent to him on 18/05/2011.
The Commission directs the PIO to ensure that adequate care is taken when sending the information.
Decision:

The appeal is disposed.

Information available on the records has been provided.
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 cost as per Section 7(6) of RTI Ac.

Shailesh Gandhi
Information Commissioner
17 October 2011
(In any correspondence on this decision, mentioned the complete decision number.)(AK)