Central Information Commission Judgements

Mr.Ram Krishna vs State Bank Of India on 11 November, 2010

Central Information Commission
Mr.Ram Krishna vs State Bank Of India on 11 November, 2010
                   CENTRAL INFORMATION COMMISSION
                                           .....

F.No.CIC/AT/A/2010/000722
Dated, the 11  November, 2010.

                                                                   th




 Appellant          : Shri Ram Krishna 


 Respondent         : State Bank of India, New Delhi
 s

This   matter   came   up   for   hearing   on   09.11.2010   pursuant   to 
Commission’s notice dated 21.10.2010.  Appellant was absent, while the 
respondents were represented by Shri Anil Kumar Baheti, Manager (Law) 
and Shri R.S. Shekhawat, Chief Manager.

2. Appellant’s   RTI­application   dated   20.11.2009   tangibly   was   in 
relation to, what he has described as, withdrawal illegally of Rs.75 from 
his   account   held   in   Uttam   Nagar   Branch   of   the   SBI   and   crediting   of 
pension cheques sent to the Branch.  Additionally, he has asked for, what 
appears to be, information regarding the functioning of the Bank Branch 
and the facility provided to its customers.   He seemed to be particularly 
upset for being required to stand in long queues in multiple windows for 
carrying out multiple transactions.   He is a senior citizen of 83 years of 
age   and   is   seemingly   quite   angry   at   the   treatment   he   receives   at   the 
hands of the bank staff.

3. I   am   unable   to   resolve   these   grievances   about   the   Bank’s 
functioning, but what I could see from the replies furnished by the CPIO 
his main queries  about withdrawal  of Rs.75  from his accounts  and the 
crediting of the cheques into his pension accounts, have been answered.

4. In his appeal­petition, he has demanded to know the name of the 
person   who   was   involved   in,   what   he   describes   as,   illegal   activity   of 

CIC_AT_A_2010_000722_M_45647.doc 
Page 1 of 2
withdrawing   unauthorisedly   as   well   as   the   names   of   the   person   who 
effected   the   crediting   of   Rs.75   into   the   account   after   unauthorized 
withdrawal was detected.

5. It is seen from the reply furnished to the appellant about the initial 
debiting of Rs.75 from his account and the re­crediting of the amount was 
on   account   of,   what   has   been   described   as,   cheque   return   charges, 
which was first routinely debited and later, on reconsideration, re­credited 
into account.   There was no personal responsibility of any Bank staff in 
this regard.

6. In view  of what  has  been  stated  ante,  I am unable  to allow  this 
appeal.

7. Appeal closed.

8. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000722_M_45647.doc 
Page 2 of 2