1
Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/AT/A/2010/000806DS
Appellant /Complainant : Sh. Krishna Mahto,
Chhapra (Bihr)
Public Authority : SBI, Chhapara/Patna
(Shri Varun Kumar & Sh.
Himanshu
Shukla - through
videoconferencing)
Date of Hearing : 07 July 2011
Date of Decision : 07 July 2011
Facts
:
1. The applicant presented RTI application dated 8
February 2010 before the CPIO, State Bank of India,
Regional Business Office, Chapra vide which he sought
information regarding arrears of amount of pension
due to him on account of revision of pension by the
government with effect from 1 January 1996 etc –
enclosed herewith as Annexure A .
2. Vide CPIO order dated 10 May 2010 and 29 July
2010 appellant was provided information which did not
satisfy him.
3. Appellant preferred appeal dated 17 May 2010
before the first appellate authority.
4. Matter was decided vide FAA order dated 21 July
2010.
5. Appellant preferred second appeal before the
Commission. Matter was heard today through
videoconferencing. Respondent was present as above
and heard from Patna. Appellant made submissions from
Chapra. Appellant stated that he had personally seen
the file pertaining to his pension at the Ekma branch
office of SBI. Respondent submitted that part of the
documents and information sought by the appellant was
Appeal : No. CIC/AT/A/2010/000806DS
2
at their Varanasi branch where the appellant had
served previously and that the Varanasi office had
informed them that the documents pertaining to the
appellant’s pension were not available with them.
Appellant stated that he had never been released
arrears of pension due to him from the Varanasi
branch.
Decision notice
6. Commission cannot accept a mere statement from
the Varanasi office that the papers are not
traceable. Accordingly Commission directs respondent
to ensure that all papers retaining to the pension of
the appellant at Varanasi and Ekma offices are traced
for which four weeks time is provided. Varanasi
office will then transfer all the documents to the
Ekma office and opportunity of inspection of the
documents will be provided to the appellant within
one week thereafter. In case Varanasi office fails to
find the relevant papers, the CPIO will be required
to submit affidavit to the Commission regarding the
destruction of these documents along with the rules
under which they were destroyed with copy to the
appellant.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri Krishna Mahto
Village + PO – Bareja (Saran)
District – Chhaapra841209 (Bihar)
2. The CPIO
Regional Mnager, SBI
Regional Business Office,
Appeal : No. CIC/AT/A/2010/000806DS
3
Near Rajenra Stadium, Dak Bunglow Road
Chhaapra841301 (Bihar)
3. The Appellate Authority
General Manager (Network1)
State Bank of India, Local HO, 5th Floor
Western Gandhi Maidan
Patna800001 (Bihar)
Appeal : No. CIC/AT/A/2010/000806DS