Central Information Commission
Appeal No.CIC/PB/A/2008/01080-SM dated 02-02-2008
Right to Information Act-2005-Under Section (19)
Dated: 23 October 2009
Name of the Appellant : Shri K.Ramana Kumar,
D.No. 10-3-142, Panja Street,
M G Road, Bapatla,
Guntur Distt, A.P. - 522 101.
Name of the Public Authority : CPIO, Andhra Pragathi Grameena
Bank, Head Office, P.B.No. 65,
Kadapa, Andhra Pradesh - 516 001.
The Appellant was present in person.
On behalf of the Respondent, the following were present:-
(i) Shri D.Anantrao, Central Public Information Officer,
(ii) Shri C. Mastanala, Senior Manager
2. In this case, the Appellant had, in his application dated February 2,
2008, requested the CPIO for two pieces of information regarding the rules
prevalent in the Bank as on March 31, 2007 regarding payment of privilege
leave encashment to officers who resigned from service and about the
manner of payment of gratuity to an officer who resigned after completing
23 years of service. The CPIO replied on March 4, 2008 and provided some
details about the manner in which these payments had been calculated in
the case of the Appellant himself who had resigned from the service of the
Bank. Not satisfied with this reply, the Appellant had moved the Appellate
Authority on March 12, 2008. That authority disposed of the appeal in his
order dated April 2, 2008 along with which he also supplied the Appellant
CIC/PB/A/2008/01080-SM
with a copy of the Service Regulations 2006. The Appellant has come before
the CIC alleging that the information provided so far is incomplete.
3. We heard this case through videoconferencing. The Appellant was
present in the Guntur studio of the NIC whereas the Respondent was present
in the Kadappa studio. We heard their submissions. The Respondent clarified
that since their service regulations did not contain any specific regulation
for computing the privilege leave encashment for officers who resigned from
service, they had adopted such regulations as prevalent in their sponsoring
Bank. The Appellant submitted that he should be provided with copies of
those regulations along with the information about the date on which those
were adopted in the AP Grameen Bank.
4. We direct the CPIO to provide to the Appellant within 10 working
days from the receipt of this order, certified copies of the regulations
adopted by the Bank in this regard along with the date on which these were
adopted.
5. With the above information, the appeal is disposed off.
6. 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/PB/A/2008/01080-SM