Central Information Commission Judgements

Mr.Ashok Saxena vs Union Bank Of India on 27 September, 2011

Central Information Commission
Mr.Ashok Saxena vs Union Bank Of India on 27 September, 2011
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SM/A/2010/000802/SG/14866
                                                         Appeal No. CIC/SM/A/2010/000802/SG

Relevant facts emerging from the Appeal:

Appellant                        :         Mr. Daler Singh Multani,
                                           VPO Bains Awan,
                                           Hoshiarpur, Punjab.

Respondent                       :         Mr. A. S. Jolly
                                           PIO & Chief Manager
                                           Punjab and Sind Bank
                                           Risk Management Department
                                           RTI Cell, H.O.
                                           7th Floor, Bank House, 21,
                                           Rajendra Place, New Delhi

RTI application filed on         :         26/11/2009
PIO replied on                   :         28/01/2010
First Appeal filed on            :         22/01/2010
Second Appeal received on        :         date not mentioned.

The appellant is seeking information regarding a complaint of Sh. Lakhbir Singh, Manager, BO
NGM Hoshiarpur addressed to Zonal Manager, Jalandhar.
 No.                 Information sought                                   Reply of PIO
1.     Provide a certified copy of the dispatch register
                                                      The complaint was submitted in person at ZO
       of BO NGM as an evidence of dispatch of the    Jalandhar and no recording was made in dispatch
       above mentioned complaint.                     register of the Branch, i.e NGM Hoshiarpur.
      Provide a certified copy of the Dak Inward      The mentioned complaint was receieved in the
2.    Register of Zonal Office, Jalandhar as an       Zonal Office, Jalandhar and also evidenced in
      evidence of having received the complaint.      proceedings but the connection with the Dak
                                                      Inward Register is not being made out.
      Provide a certified copy of the Office Order no Certified copy of Office Order No 29 B/O NGM
3.    29 as mentioned in the complaint.               Hoshiarpur is enclosed.
      A certified copy of the Dak Inward Register of A copy of CMD Office Dak Inward Register is
4.    CMD Register to whom the complaint is enclosed.
      endorsed.
      Certified copies of the file notings containing CMD noting on the Complaint dated 7-1-2006 of
5.    comments of the CMD on the copy of the Lakhbir Singh, Manager B/O NGM, Hoshiarpur.
      complaint.
      Certified copy of the Fact Finding Report, if Certified copy of the Fact Finding Report in the
6.    any and relied by the DA.                       case is enclosed.
7.    A certified copy of the Staff movement Register Both Mr HS Gill and Mr Yash Pal went out of
      of BO NGM, Hoshiarpur as an evidence of Mr. branch after obtaining verbal permission from
      H.S Gill and Mr Yash Pal leaving the branch, as then B/M NGM Hoshiarpur.
      mentioned in the complaint and relied by the
      said DA.
8.    The name and designation of the Appellate The name and designation of the Appelate
      Authority in the case as on 07/08/2006, in Authority in the case as on 07-08-2006 was Zonal
      consonance with Clause 14 of Staff circular No. Manager, Jalandhar.
      2268.
9.    A certified copy of the report dated 05/07/2006 Certified copy of report dated 03-07-2006
      submitted by the Enquiry Officer, Mr Amrik submitted by Mr Amrik Singh Kumar, Enquiry
      Singh Kumar.                                    Officer is enclosed.
10.   The name of the Disciplinary authority and his The disciplinary Authority who passed final order
      present place of posting.                       in his case was ZM Hoshiarpur and he has retired
                                                      on attaining the age of Superannuation.

Grounds for the First Appeal
Information not provided.

Order of the First Appellate Authority (FAA):
Not enclosed.

Ground of the Second Appeal:
Unsatisfactory and incomplete information provided.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Lekh Raj Chugh, Sr. Manager on behalf of Mr. A. S. Jolly PIO & Chief Manager
New Delhi;

The respondent states that the matter related to this RTI application has been decided by the
Commission in decision no. CIC/SM/A/2010/000568, 000706 and 000854 on 10/11/2010. The
Commission had directed that the Appellant should be allowed to inspect the relevant records. The
respondent informs the Commission that the appellant had not inspected the records though he was
invited to do the inspection.

Decision:

The Appeal is disposed.

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
27 September 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)