Central Information Commission Judgements

Shri.S C Aggarwal vs Punjab National Bank on 7 October, 2010

Central Information Commission
Shri.S C Aggarwal vs Punjab National Bank on 7 October, 2010
                            Central Information Commission
                             File No.CIC/SM/A/2010/000322 
                  Right to Information Act­2005­Under Section  (19)



                                                                    Dated: 7 October 2010



Name of the Appellant                   :    Shri S C Aggarwal
                                             Bapu Niwas, 165,
                                             Jain Nagar Khera,
                                             Firozabad, U.P.


Name of the Public Authority            :    CPIO, Punjab National Bank,
                                             Punjab National Bank,
                                             Zonal Office,
                                             Agra.


        The Appellant was present in person.

        On behalf of the Respondent, Shri Anurag Singh Kushwaha, Manager 

(Law) was present.

 

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

present in the Firozabad studio of the NIC. The Respondent was present in the 

Agra studio. We heard their submissions. 

3. The   Appellant   submitted   that   the   CPIO   had   not   provided   him   with 

adequate information. We carefully perused the contents of the RTI application 

as well as the reply of the CPIO. While the Appellant had sought information 

regarding the rules and regulations governing the deduction of tax at source, 

exchange  of   soiled/damaged  currency  notes,   daily   timetable   of   the   branch, 

sanction of loan for purchase of vehicles and for education and the timing for 

making entries in the passbooks of the customers, the CPIO had given some 

clarification/information against only some of the queries. For some others, he 

had   referred   the   Appellant   to   the   website   of   the   bank   where   the   desired 
information was apparently available. The Appellant submitted that he was not 

in a position to get the desired information from the website of the bank as he 

did not have access to Internet.

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

within 10 working days from the receipt of this order, the following information:

i) photocopy of the order/rules based on which the bank deducts tax at source;

ii) photocopy of the Citizen Charter followed by the bank;

iii) photocopy of the guidelines/rules followed by the bank for the exchange of 

soiled/damaged currency notes;

iv) photocopy of the guidelines for sanction of loan for purchase of vehicle and 

for education;

v)   photocopy  of   the   order  laying  down  the   timetable  to   be   followed  by  the 

branches; and

vi) daily timing for making entries in the customer passbooks.

5. The Appellant complained that the branch of the bank did not display the 

names of the CPIO and the Appellate Authority and, therefore, the citizens had 

no knowledge where to approach for seeking information. If it is so, we strongly 

advise the CPIO to ensure that in every branch of the bank in his jurisdiction, 

the names of the CPIO and the Appellate Authority are prominently displayed 

without any further loss of time and certainly within 15 working days from the 

receipt of this order.

6. The appeal is accordingly 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