Central Information Commission Judgements

Shri.Ramasankar vs Punjab National Bank on 8 November, 2011

Central Information Commission
Shri.Ramasankar vs Punjab National Bank on 8 November, 2011
                      Central Information Commission, New Delhi
                          File No.CIC/SM/C/2010/000910 & 1109
                   Right to Information Act­2005­Under Section  (19)


Date of hearing                      :                               3 November 2011


Date of decision                     :                               8 November 2011



Name of the Complainant              :    Shri Ram Shankar
                                          C/o. Jwala Sharma, Tilaknagar Katira,
                                          Opp. Pandey Hospital, Purab Gali, Aara,
                                          Bhojpur, Bihar - 802 301.


Name of the Public Authority         :    CPIO, Punjab National Bank,
                                          Hotel Regal Complex, 3rd Floor, 
                                          East Ramna Maidan, Arrah - 802 301.


                                          CPIO, Punjab National Bank,
                                          Management Audit & Review Division,
                                          Rajendra Place, Rajendra Bhawan,
                                          Head Office, New Delhi.


        The Appellant was present.

        On behalf of the Respondent, Shri Ramanuj, Manager was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   had   heard   these   cases   through   video/audio   conferencing   on   3 

November 2011. The Complainant was present in the Bhojpur studio of the NIC 

while the Respondent was present in the Arah studio. We had heard both their 

submissions on that day.

3. In his applications dated 2 June and 18 August 2010, the Complainant 

had sought a number of information in respect of a number of queries including 

the details of the cheques above an amount of Rs 5 lac presented/encashed in 

CIC/SM/C/2010/000910 & 1109
the   Arrah   Circle   during   2009­10,   tour   details   of   the   Circle   Head   during   a 

specified period, details about the celebration of the Foundation Day and some 

other details regarding the deposit mobilisation in this Circle. When he did not 

receive any response from the CPIO, he preferred an appeal on 20 September 

2010. Later, he complained to the CIC that he did not receive any response 

from either the CPIO or the Appellate Authority.

4. In   our   orders   dated   25   October   and   14   December   2010,   we   had 

remanded the case to the Appellate Authority with a direction that he should 

enquire into the allegations made by the Complainant and pass an appropriate 

order.   We   had   also   directed   him   to   obtain   the   explanation   of   the   branch 

manager/CPIO concerned for not providing the information in the first place. Till 

date, we have received no response from the Appellate Authority.

5. This is a serious matter. The Respondent, however, submitted that the 

desired information in response to the RTI applications had been sent in time. 

But the Complainant categorically denied having received any such information. 

Whatever information is materially available must be provided. Since we do not 

have   the   copy   of   any   reply   or   communication   sent   by   the   bank   to   the 

complainant in response to his RTI request, we are not sure if all the available 

information has indeed been disclosed. In  any case, since the Complainant 

claimed not to have received any response from the bank till now, the bank 

should   send   the   available   information   once   again   with   a   copy   to   the   CIC. 

Besides, a copy of the order of the Appellate Authority in compliance of the 

orders of the CIC as stated above should also be sent both to the Complainant 

and the CIC. We direct the CPIO to do so within 10 working days of receiving 

this order. We also direct the CPIO to enclose the photocopy of the relevant 

dispatch entry or any other proof showing that, indeed, a reply had been sent 

CIC/SM/C/2010/000910 & 1109
against the RTI applications as claimed even though it might not have reached 

the Complainant.

6. Needless  to   say,   if   our  direction   as  above  is   not   complied   with,   the 

Complainant will be free to bring the matter to our notice.

7. Both the cases are, thus, disposed off.

8. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/C/2010/000910 & 1109