CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2010/001395/SG/14338
Appeal No. CIC/SM/A/2010/001395/SG
Relevant facts emerging from the Appeal:
Appellant : Mr. Dalbir Singh
U. P. O Mohna,
Ballabhgarh,
Faridabad - 121004
Respondent : Mr. Sayeed Ali
PIO & Chief General Manager
National Bank for agriculture and rural development,
Haryana regional office,
Plot No 3, Sector 34- A
Chandigarh - 160022
RTI application filed on : 24/05/2010
PIO replied on : 22/06/2010
First Appeal filed on : 29/06/2010
First Appellate Authority order on : 21/07/2010
Second Appeal received on : 02/10/2010
Information Sought: The appellant has sought 56 questions about NABARD. Few of them are
enlisted below.
Sl. Query Reply of PIO
1. Please provide information regarding on Concerned PIO replied that Appellant was called for
what basis CGM H. K Talreja has called me the updation of saved money in the term of Gurgaon
on 12/03/2010. rural Bank.
2 Please provide the information as to the food Concerned PIO replied that the food had been
which was provided to me and by brother by arranged by the Bank.
CGM Talreja was it through bank accounts
or through personal account.
3. Please provide information that since when Concerned PIO replied that the bank was established
has NABARD CHD Haryana come into on 12/07/1982.
existence under the Government of India.
4. Please provide information that which Concerned PIO replied that no village had been
villages where taken under NABARD on adopted under NABARD during the Suraj Kund visit.
10/02/2010 by H.K Talreja in Suraj Kund
Mela.
5. Please provide information as to whether Concerned PIO replied that along with H. K Talreja ,
along with H. K Talreja AGM, GM on tour R. K Kumar Genaral manager, Anoop Kumar & Arun
to Suraj Kund mela on 10/02/2010. Kumar had gone along.
6. Please provide information as to whether the Concerned PIO replied that the officers had been
AGM , GM take TA & DA from NABARD provided with TA & DA according to the NABARD
bank for the tour. ruled and regulations.
7 Please provide information whether AGM Concerned PIO replied that all the employees resided
and GM resided in Rajhans hotel along with in Rajhans hotel.
H. K Talreja or some other hotel in the same
tour.
8 Please provide which employees and Concerned PIO replied that all the staff had been
companies where given silver coins and provided with 2 watches of TIMEX and a scent bottle.
watches on 25th anniversary of NABARD.
9 Please provide information regarding where Concerned PIO replied that the 25th anniversary was
was the 25th anniversary of NABARD celebrated in Chandigarh in 2007.
celebrated.
10 Please provide information regarding where Concerned PIO replied there is no record for the same.
was the first anniversary celebrated?
11 Please provide whether some other goods Concerned PIO replied that only watches and scent
leaving the Silver coins and watched been were distributed nothing else.
distributed on the 25 th anniversary.
Grounds for the First Appeal:
Reply of the PIO was dissatisfactory.
Order of the First Appellate Authority (FAA):
According to the FAA's order the matter was taken under consideration and PIO had been directed to
provide the required information to the Appellant.
Ground of the Second Appeal:
Information furnished by the PIO was not satisfactory despite the FAA's order.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Mr. Sayeed Ali, PIO & Chief General Manager on video conference from NIC-
Chandigarh Studio;
The Respondent states that he has provided the information as per the available records. The
Commission notes that the Appellant appears to be asking an extraordinary large number of queries
and the respondent states that he has been repeating such queries number of times about the same
officer.
Decision:
The Appeal is disposed.
The information appears to have 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 of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
29 August 2011
(In any correspondence on this decision, mention the complete decision number. (AM)