Central Information Commission
File No.CIC/SM/A/2009/001478 dated 24042009
Right to Information Act2005Under Section (19)
Dated: 25 June 2010
Name of the Appellant : Shri K.B. Bisht
KA18, Karpuri Puram,
Ghaziabad - 201 001.
Name of the Public Authority : CPIO, Punjab National Bank,
Zonal Office,
LIC Bhawan,
Saket, Meerut.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Smt. Kanchana Khanna, AGM (AA),
(ii) Shri Sartaj Singh, Senior Manager (Law)
2. In this case, the Appellant had, in his application dated 24 April 2009,
requested the CPIO for a few pieces of information regarding the suspension of
the lending powers of Ghaziabad branch of the respondent bank. The CPIO, in
his letter dated 2 May 2009, furnished some information while denying some
others on the ground that it was exempted under Section 8 (1) (d) of the Right
to Information (RTI) Act. Against the response of the CPIO, the Appellant
preferred an appeal on 4 June 2009. The Appellate Authority, in his order dated
11 June 2009, endorsed the stand of the CPIO. It is against this order that the
Appellant has come to CIC in a second appeal.
CIC/SM/A/2009/001478
3. Both the parties were present during the hearing and made their
submissions. We noted that the CPIO had not responded to 3 of the queries by
claiming exemption under Section 8 (1) (d) of the Right to Information (RTI) Act
although only one of those, namely, relating to the details about the persons to
whom home loan had been sanctioned, would be covered under the said
provision. The remaining two queries cannot be covered under this provision
and the information must be provided. Therefore, we now direct the CPIO to
provide to the Appellant within 10 working days from the receipt of this order,
the name and designation of the branch officials responsible for home loans
during the year preceding the date of the RTI application and confirmation on
whether the check list norms had been fulfilled in sanction of every such loan by
the branch.
4. With the above direction, the appeal is 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/2009/001478