Central Information Commission Judgements

Mr.Chayan Ghosh Chowdhury vs Punjab And Sind Bank on 10 November, 2010

Central Information Commission
Mr.Chayan Ghosh Chowdhury vs Punjab And Sind Bank on 10 November, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/000542 
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                      :                              10 November 2010


Date of decision                     :                              10 November 2010



Name of the Appellant                :       Shri Chayan Ghosh Chowdhary
                                             Punjab & Sind Bank,
                                             Hazratganj Branch, Lucknow.


Name of the Public Authority         :       CPIO, Punjab & Sind Bank,
                                             Head Office, Risk Management 
                                             Department, 7th Floor, 21, Bank House, 
                                             Rajendra Place, 
                                             New Delhi - 110 125.


        The Appellant was present in person.

        In spite of notice, no one was present on behalf of the Respondents.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal accepted.

Elements of the decision:

Directed  the   CPIO  to   provide   information   –  show   cause   for   the 
delay.  

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Lucknow studio of the NIC. We heard his submissions.

CIC/SM/A/2010/000542

3. The Appellant had wanted certain information about the action taken on 

a representation he had addressed to the Deputy General Manager (P) on 1 

June 2009. In a belated response to his request, the CPIO informed him about 

the action taken on his representation. Although the CPIO had provided the 

details about the action taken on the representation dated 1 June 2009, he did 

not   provide   either   the   chronology   of   dates   showing   the   movement   of   the 

representation or the copies of the comments/opinion of the officials who had 

dealt with the said representation.

4. In the light  of the above, we direct  the CPIO to  communicate to  the 

Appellant   within   10   working   days   from   the   receipt   of   this   order   (a)   the 

chronology of dates beginning from the receipt of the representation till the last 

comments made on it from time to time and (b) the photocopies of the relevant 

pages from the file in which various officials had recorded their comments on 

the said representation.

5. We   noted   that   the   CPIO   had   claimed   to   have   received   the   RTI 

application   only   on   31   December   2009.   If   that   is   right   then   obviously   his 

response was not delayed. However, for the satisfaction of both the CIC and 

the Appellant, we direct the CPIO to forward to us the relevant entry in the 

receipt   and   dispatch   register   showing   the   receipt   of   this   particular   RTI 

application. In case, there is no such register, the CPIO shall forward to us and 

to the Appellant any other documentary evidence showing that it was indeed 

received on 31 December 2009. However, if it had been received earlier and 

the reply had been given beyond the stipulated period of 30 days, the CPIO 

shall  send  within  10 working days from the receipt  of  this  order  his  written 

CIC/SM/A/2010/000542
explanation to us in terms of Section 20(1) of the Right to Information (RTI) Act 

for our consideration on the desirability of imposing any penalty on him.

6. With the above directions, the appeal is disposed off.

7. 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/2010/000542