Central Information Commission Judgements

Mr.Ratnamanjari Nayak vs Union Bank Of India on 8 December, 2010

Central Information Commission
Mr.Ratnamanjari Nayak vs Union Bank Of India on 8 December, 2010
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000634 
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                  8 December 2010


Date of decision                      :                                  8 December 2010



Name of the Appellant                 :       Smt. Ratnamanjari Nayak
                                              HIG­1/82, Kapila Prasad,
                                              BDA Housing Board Colony,
                                              Bhubaneswar - 751 020.


Name of the Public Authority          :       CPIO, Union Bank of India,
                                              Field General Manager's Office,
                                              225­C, AJC Bose Road, 1st Floor,
                                              Alepe Court, Kolkata.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Satpathi, 
        (ii)     Shri S.K. Pattnaik



Information Commissioner                  :      Shri Satyananda Mishra



                                   Decision Notice


                                   Appeal allowed


Elements of the decision:




CIC/SM/A/2010/000634

CPIO is directed to provide information.  

2. We heard this case through video conferencing. Both the parties were 

present in the Bhubaneswar studio of the NIC. One of the Respondents was 

also present in the Kolkata studio. We heard their submissions.

3. The Appellant had wanted to know if and when a particular account in 

the Paradip Branch of the Bank had been converted from an individual account 

to a partnership account in which she might have been shown as one of the 

partners.   Although   the   CPIO   had   informed   her   that   this   was   an   individual 

account and not a partnership account, doubts arose due to a communication 

from   the   Paradip   Branch   that   as   per   the   computer,   this   was  a   partnership 

account   which   could   be   operated   by   any   of   the   two   partners.   During   the 

hearing,  however,  the   Respondent  categorically  confirmed   that   this   was  an 

individual account only and that there were no records to show that it had been 

converted at any time into a partnership account. If this indeed is so, we now 

direct the CPIO to confirm this to the Appellant in a sworn affidavit within 10 

working days from the receipt of this order.

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

CIC/SM/A/2010/000634
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/2010/000634