Central Information Commission Judgements

.Sh. Umeshwar Singh vs Banking Division on 26 November, 2010

Central Information Commission
.Sh. Umeshwar Singh vs Banking Division on 26 November, 2010
                   Central Information Commission, New Delhi
                         File No.CIC/SM/C/2008/00075 
               Right to Information Act­2005­Under Section  (19)



Date of hearing                    :                                 26  November 2010


Date of decision                   :                                 26  November 2010


Name of the Appellant              :       Shri Umeshwar Singh,
                                           Village Mungila,
                                           P.O. Shankerpur,
                                           Imamgunj, Distt. Patna, Bihar.


Name of the Public Authority       :       CPIO, Punjab National Bank,
                                           Circle Office, R­Block,
                                           Patna - 800 001.



      On behalf of the Respondent, Shri K.K. Singh,  was present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal accepted.

Elements of the decision:

Section 19(8()(b) ­  compensation of Rs.5,000 awarded 

2. In our order dated 30 July 2010, we had directed the Branch Manager 

concerned to appear before us and explain why (a) he had not replied to the 

original RTI­application and (b) why he did not comply with our orders dated 8 

September 2009.  Today, the said Branch Manager (Shri K.K. Singh) appeared 

before us and submitted that the original RTI­application had not been found 

received  in  the Branch.    Regarding  our  order  dated 8  September 2009,  he 
submitted that when this order had arrived in the Branch he was on leave and 

that some one else was the Incharge.  It appears that officer had not taken any 

action on our order.   Shri Singh submitted that on return to the Branch after 

leave, he had forwarded our order to the CPIO whereafter he got transferred 

from that Branch.

3. In   the   above   circumstances,   it   is   not   very   easy   to   pinpoint   the 

responsibility   for   the   non­compliance   of   our   orders   on   any   single   Branch 

Manager/CPIO.     However,   the   fact   remains   that   the   Complainant   did   not 

receive the desired information until December 2009, that is, nearly two years 

after he had first preferred his application.  The Complainant has prayed to us 

for award of compensation for the harassment for not getting the information in 

time.   After carefully considering the facts of the case, we are satisfied that 

there   is   a   lot   of   merit   in   the   demand   of   the   Complainant   for   award   of 

compensation.     Therefore,   in   exercise   of   the   powers   vested   in   the   CIC   in 

Section 19(8)(b) of the  Right to Information (RTI) Act, we direct the Bank to 

compensate   the   Complainant   by   an   amount   of   Rs.5,000/­   (Rupees   five 

thousand  only)  for  the  detriment  suffered  by  him  because  of  the  inordinate 

delay in providing him the information.  We direct the CPIO to remit this amount 

of compensation to the Complainant within 20 working days from the receipt of 

this order by way of a demand draft.  The compliance of our order be reported 

to us soon thereafter.

4. The case is disposed of accordingly.

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