Central Information Commission Judgements

Mr.Rajiv Kumar Singh vs Central Bank on 21 October, 2011

Central Information Commission
Mr.Rajiv Kumar Singh vs Central Bank on 21 October, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001517
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                               21 October 2011


Date of decision                     :                               21 October 2011



Name of the Appellant                :   Shri Rajeev Kumar Singh
                                         C/o. Basant Bihari Singh,
                                         Vill Gorauli Patrayalya Mahua,
                                         Distt - Gopalganj, Bihar.


Name of the Public Authority         :   CPIO, Central Bank of India,
                                         Regional Office, Near Head Post Office,
                                         Siwan - 841 226.



        The Appellant was represented by Shri Amresh Kumar Singh.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Nageshwar Pathak,
        (ii)     Shri Ashok Kumar, CPIO



Chief Information Commissioner               :     Shri Satyananda Mishra



2. A representative of the Appellant was present in the Gopalganj studio of 

the NIC. The Respondents were present in the Siwan studio. We heard both 

their submissions.

3. The Appellant had sought some information regarding the withdrawal of 

money from his account late at night. The CPIO on his own and on the direction 

CIC/SM/A/2010/001517
of the Appellate Authority later had provided much of the information. However, 

the Appellant was not satisfied.

4. During the hearing, our attention was specially drawn to the fact that the 

CPIO had offered no information on how the bank was open so late at night and 

how transactions were being conducted with the customer much beyond the 

normal closing hours of the bank. Indeed, this is strange case in which the bank 

conducted business past 11 o’clock at night. The Respondents informed that 

the bank had undertaken an internal enquiry to find out the facts of the case. If 

that is so, a copy of the enquiry report should be provided to the Appellant so 

that he should know the circumstances in which the unusual transaction had 

taken place. This is all the more necessary since, it appears, a police case has 

since been instituted.

5. In the light of the above, we direct the CPIO to provide to the Appellant 

within 10 working days of receiving this order the photocopy of the internal 

enquiry report along with all the enclosures, if any, on this particular matter.

6. The appeal is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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.

CIC/SM/A/2010/001517
(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/001517