Central Information Commission Judgements

Mr. Subhash Prasad Singh vs Punjab National Bank on 30 September, 2010

Central Information Commission
Mr. Subhash Prasad Singh vs Punjab National Bank on 30 September, 2010
                               Central Information Commission
                  File No.CIC/SM/A/2009/001922 & CIC/SM/A/2010/000187 
                      Right to Information Act­2005­Under Section  (19)


                                                                     Dated: 30 September 2010


Name of the Appellant                         :   Shri Subhash Prasad Singh 
                                                  Vill - Dhatna, PO Parsa Market,
                                                  Distt - Patna.


Name of the Public Authority                  :   CPIO, Punjab National Bank,
                                                  Zonal Office, Chanakya Tower,
                                                  R Block, Patna.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Gopal Krishan, Manager (Law),
        (ii)     Shri Surinder Pal, CPIO
 

2. We   heard   both   these   identical   cases   together   through 

videoconferencing.   In   spite   of   notice,   the   Appellant   was   not   present.   The 

Respondents  were  present  in   the   Patna  studio  of   the   NIC.  We   heard  their 

submissions.

3. The Appellant had sought a number of information regarding his FDRs. 

Although   the   CPIO   had   provided   some   information,   the   Appellant   had 

approached the SIC, Bihar alleging that the bank had not settled his FDRs 

correctly and that he had been deprived of his dues. After carefully considering 

the submissions of the Respondents and keeping in mind the contents of the 

second   appeal,   we   direct   the   CPIO   to   invite   the   Appellant   to   the   branch 

concerned  on   a   mutually  convenient  date   within   15   working  days  from  the 

receipt of this order and to show him the records relevant to his FDRs and to 

explain to about the settlement of each of those FDRs. If, after inspection, the 

Appellant would choose to take the photocopies of some of those records, the 

CPIO shall provide copies of the same to him free of cost.

CIC/SM/A/2009/001922 & CIC/SM/A/2010/000187

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/2009/001922 & CIC/SM/A/2010/000187