Central Information Commission Judgements

Mr.S P Upadhyay vs Corporation Bank on 21 June, 2011

Central Information Commission
Mr.S P Upadhyay vs Corporation Bank on 21 June, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001160
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                    21 June 2011


Date of decision                      :                                    21 June 2011



Name of the Appellant                 :   Shri S P Upadhyay
                                          R/612, Ram Asharya Nagar,
                                          Govindnagar, Kanpur City - 208 006.



Name of the Public Authority          :   CPIO, Corporation Bank,
                                          Zonal Office, 1­1/f,  Ashok Marg,
                                          Lucknow - 226 001.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Alok Kumar Gupta was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Kanpur studio of the NIC while the Respondent was present in 

the Lucknow studio. We heard their submissions.

3. The  Appellant  had  sought a  number  of  information  regarding  the  tax 

deducted at source (TDS) from four fixed deposit accounts he had opened in 

favour of his grandchildren. Although the CPIO had provided some information, 

the Appellant was not satisfied.

CIC/SM/A/2010/001160

4. After carefully considering  the facts of the case and the submissions 

made by both the parties, we are of  the view that  the Appellant should be 

invited to the branch where the branch manager should explain to him the exact 

calculations for deducting the tax from these fixed deposit accounts. Therefore, 

we direct the CPIO to invite the Appellant to the branch concerned within 10 

working days from the receipt of this order for explaining to him the details of 

the deductions made from the fixed deposit accounts. We also direct him to 

provide   the   photocopies   of   the   reconciliation   account   as   well   as   the 

circulars/guidelines based on which the deductions had been made.

5. The appeal is disposed of accordingly.

6. 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.

(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/001160