CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SM/A/2010/01624/SG/14848
Appeal No. CIC/SM/A/2010/01624/SG
Appellant : Mr. Bharat Bhushan,
A-4 Tulsi Apartment
Plot no.-14 Sector -14 Rohini
Delhi-110085
Respondent : Mr. Shiv Om Sharma
Deemed PIO & Manager Law
Allahabad Bank
Zonal Office
17, Parliament Street
New Delhi- 110001
RTI application filed on : 31/05/2010 & 10/10/2010
PIO replied : 02/08/2010
First Appeal filed on : 08/09/2010
First Appellate Authority order : 30/08/2010
Second Appeal filed on : 20/11/2010
Information sought:
RTI Application No. 1
1. Copy of Allahabad Bank Rules and Regulations (latest) governing the old pension Scheme.
2. Copy of details of calculation sheet with basis of calculation from the date of VRS of appellant.
3. Copy of chart showing Old Pension w.e.f 17/03/2001 to 30/04/2009 of appellant in given format.
4. Whether Allahabad Bank is giving notional benefit of 5 years to VRS Optees who are getting
pension under new/old pension scheme after completion of 15 years service or further.
5. Details of employees who opted for NPS in Allahabad Bank and whether transfer of fund was
done in single financial year, if no then details.
RTI application No. 2
1. Designation and name of competent authority of the bank who allowed to transfer the fund in New
Pension Scheme(NPS) in various years whereas it was supposed to be transferred in a single year.
2. Details of 9.10 Crores transferred in 1999-2000 in the given format.
3. Details of 0.20 Crore transferred in 2000-01 in the given format.
Reply of PIO:
RTI Application No.1
1. Copy of related rule along with respective circular provided.
2. Copy of calculation sheet of appellant provided.
3. Copy of pension sheet showing basic pension with DA from March 2001 to April 2009 provided.
4. Copy of instruction Circular amending the eligibility criteria of bank's old pension for retirees
provided.
5. Details provided.
RTI Application No. 2
1. The Information was claim exempted u/s 8(1)(e)
Grounds for first appeal:
Complete information was not provided by the PIO.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. Bharat Bhushan;
Respondent : Mr. Shiv Om Sharma, Deemed PIO & Manager Law;
The respondent has stated that with respect to RTI application no2 the employee wise
detail/bifurcation of 9.10 crores transfer and Rs.0.20 crores transfer is not available. The Commission
directress the PIO to inform the Appellant if these records were weeded out. If they are claimed to be
weeded out a copy of the weeding out rules and copy of the destruction of records register shall be
provided to the Appellant. If however the record is found the information will be provided to the
Appellant.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the appellant
before 20 October 2011.
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
26 September 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)