Central Information Commission Judgements

Mr.Kunal Bhushan vs Punjab National Bank on 6 December, 2010

Central Information Commission
Mr.Kunal Bhushan vs Punjab National Bank on 6 December, 2010
                         Central Information Commission, New Delhi
                                File No.CIC/SM/A/2010/000650 
                       Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                               6 December 2010


Date of decision                       :                               6 December 2010



Name of the Appellant                  :   Shri Kunal Bhushan
                                           E­111, Chattarpur Extension,
                                           New Delhi - 110 074.


Name of the Public Authority           :   CPIO, Punjab National Bank,
                                           Zonal Office, Chanakya Tower,
                                           R Block, Patna - 800 001.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Gopal Krishan was present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

Section 8(1)(j) ­   CPIO is directed to provide information – show cause 
for the delay.  

2. We heard this case through videoconferencing. In spite of notice, the Appellant 

CIC/SM/A/2010/000650
was not present. The Respondent was present in the Patna studio of the NIC. We 

heard his submissions. The Appellant had requested the branch manager for several 

detail regarding the loans sanctioned under the KCC scheme during the preceding five 

years. The branch manager had not responded nor had transferred the application to 

the   designated   CPIO.   Later,   the   Appellate   Authority   decided   not   to   disclose 

information by claiming exemption under Section 8(1) (j) of the Right to Information 

(RTI) Act.

3. After   carefully   considering   the   facts   of   the   case   and   in   line   with   our   past 

decisions in respect of information regarding loans under such schemes involving any 

concession or subsidy or interest rate subvention, we now direct the CPIO to provide 

to   the   Appellant   within   10   working   days   from   the   receipt   of   this   order   the   list   of 

borrowers under this scheme for the preceding two years for this particular branch 

including   their   names,   the   landholding   of   each   borrower   and   amount   of   loan 

sanctioned in each case.

4. The branch manager who had received the RTI application had not provided 

the desired information at his level. He had also not transferred the application to the 

designated CPIO within the stipulated period of five days. Unless he has a reasonable 

cause  for  this,  he  will be  liable  for  imposition  of  penalty  in  terms  of the  provision 

contained  in   Section  20(1)  of  the  Right  to   Information  (RTI)  Act.  However,  before 

deciding on the penalty, we would like to hear his explanation. Therefore, we direct the 

CPIO to forward a copy of this order to the officer who was the branch manager of this 

particular branch at the time and had received the RTI application to appear before the 

Commission on 6 January 2011 at 3.45 (Room No. 8, Block IV, Old JNU Campus, 

Opp. Ber Sarai Market, New Delhi) and offer his explanation. If he fails to appear on 

the appointed day or give any satisfactory explanation, we will proceed to decide on 

CIC/SM/A/2010/000650
the penalty without giving him any further opportunity of hearing.

5. With the above directions, the appeal is dispose off.

6. 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/2010/000650