Central Information Commission
File No.CIC/SM/A/2009/000843 dated 23122008
Right to Information Act2005Under Section (19)
Dated: 26 May 2010
Name of the Appellant : Shri Narendra Kumar
PNB Co Biharshrif,
Ramchaderpur, Biharsharif,
Bihar.
Name of the Public Authority : CPIO, Punjab National Bank,
HRD Section,
Circle Office,
Biharsharif, Bihar.
The Appellant was not present in spite of notice.
No one was present on behalf of the Respondent.
2. In this case, the Appellant had, in his application dated 23 December
2008, requested the CPIO for various pieces of information relating to the
incumbents in charge who were rated excellent or outstanding as well as the
names and designation of the authorities who had appraised and reviewed the
Appellant’s PAF. In his reply dated 20 January 2009, the CPIO refused the
requests on the ground that it was exempted from disclosure under the Section
8 (1) (e) and (j) of the Right to Information (RTI) Act. Against this, the Appellant
preferred an appeal on 4 March 2009. The Appellate Authority in his order
dated 19 March 2009, endorsed the stand of the CPIO. It is against this order
that the Appellant has come to the CIC in a second appeal.
CIC/SM/A/2009/000843
3. We heard this case through videoconferencing. Neither party was
present in spite of notice. We carefully considered the records of the case
including the RTI application, the reply of the CPIO and the order of the
Appellate Authority. The Appellant had wanted to know about those branches of
the Biharsharif Circle whose incumbents in charge had been rated as excellent
or outstanding for the period 1 April 2007 to 31 March 2008. He had also
wanted to know about the name and designation of the authorities who had
appraised and reviewed his own personal appraisal form for the period 31
March 2006 to 1 April 2007 and the marks awarded to him during this period.
The first item of information is only about the name, target and the achievement
of the branches, the officers in charge of which had been rated as outstanding
or excellent by the superior authorities. The remaining two items are about the
Appellant himself. We do not see how any of this information can be denied by
citing any of the provisions of the Right to Information (RTI) Act. Since we have
been consistently holding that the annual confidential reports or the
performance appraisal forms of an employee should be disclosed to him,
disclosing the name and the designation of the authorities who appraised or
reviewed the performance appraisal form of the Appellant would be entirely in
order.
4. In view of the above, we direct the CPIO to provide to the Appellant the
desired information against all the three queries within 10 working days from
the receipt of this order.
5. With the above direction, the appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/000843
(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/2009/000843