Central Information Commission
File No.CIC/SM/A/2009/001861 dated 27062009
Right to Information Act2005Under Section (19)
Dated: 11 August 2010
Name of the Appellant : Shri Man Singh Jaswal
M/s Bir Logistics Pvt. Ltd.,
351/1, 2nd Floor, Main Bijwasan Road,
Opp. Golok Dham Temple,
New Delhi - 110 061.
Name of the Public Authority : CPIO, Punjab national Bank,
Shastri Nagar Branch,
Shastri Nagar,
Delhi.
First Appellate Authority,
Punjab National Bank,
Circle Office (Delhi),
4th Floor, Rajendra Bhawan,
Rajendra Place, New Delhi.
The Appellant was represented by Shri Deepak Miglani.
On behalf of the Respondent, the following were present:
(i) Shri J.K Aggarwal, AGM,
(ii) Shri P.K. Sinha, Manager (Law)
2. In this case, the Appellant had, in his application dated 26 June 2009,
requested the CPIO for a few information regarding two bills of lading. In his
reply dated 10 July 2009, the CPIO provided the desired information. Not
satisfied with the reply of the CPIO, the Appellant preferred an appeal on 27
June 2009. The Appellate Authority disposed of the appeal in his order dated 3
CIC/SM/A/2009/001861
September 2009 in which he held that the Appellant had no relations with M/s
SR Udyog to whom these bills pertained and, therefore, the disclosure of the
desired information was exempt under Section 8(1) (d) and (j) of the Right to
Information (RTI) Act. Still not satisfied, the Appellant has approached the CIC
in second appeal.
3. We heard this case in the presence of both the parties. The Appellant
specifically wanted to know the basis on which the bank had provided him with
an attested copy of the bill of lading as they did not possess the original bill but
had only a copy of it. The Respondents submitted that the copy provided to the
Appellant was a duplicate of the copy the bank had with it. If it is so, we direct
the CPIO to write to the Appellant within 10 working days from the receipt of
this order and confirm that the certified/attested copy of the bill of lading already
provided to the Appellant is made from the copy of the bill and not from the
original.
4. With the above direction, the appeal is disposed off.
5. 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/2009/001861