Central Information Commission
Complaint No.CIC/PB/C/2008/00917SM
Right to Information Act2005Under Section (18)
Dated: 13 May 2010
Name of the Complainant : Shri Gurmeet Singh
No. 451, Pb Mandi Board,
Housing Complex, Sector - 66,
S.A.S. Nagar, Mohali,
Punjab.
Name of the Public Authority : CPIO, Punjab & Sind Bank,
Barnal Branch, College Road,
Barnala, Punjab.
On behalf of the Respondent, Shri Nagpal, CPIO was present.
2. In our order dated 22 July 2009 in the appeal number
CIC/PB/C/2008/00917, we had directed the CPIO to explain the reasons for the
delay on his part in providing the information to the Complainant. In his reply
dated 22 August 2009, the CPIO has offered some explanation. He has
submitted that although the Complainant had requested for some information
about his loan case, he had not given complete information about it such as the
date of the loan or the loan account number etc. in the absence of which
searching out the case was not easy. It turned out that this was a very old case
which was finally adjusted in February 2002 and the file had been consigned to
the Record Room. He has further submitted that, in the process, locating the file
took a lot of time.
CIC/PB/C/2008/00917-SM
3. We had fixed a hearing of this case today to give an opportunity to the
CPIO to explain his case in person. The CPIO was present in the Sangrur
studio of the NIC during the videoconferencing. He submitted that the delay in
this case was due to 2 reasons, namely, the case was very old and the relevant
file had been consigned to the Record Room, resulting in a lot of delay in
retrieving it and secondly, some of the information was to be obtained from a
court which was on vacation and, therefore, could be obtained only after the
vacation was over. Thus, he submitted there was no intentional delay in the
matter. We tend to agree with the explanation offered by the CPIO and do not
propose to impose on penalty.
4. The case is, thus, disposed off.
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
CIC/PB/C/2008/00917-SM