Central Information Commission Judgements

.Gurmeet Singh vs Banking Division on 13 May, 2010

Central Information Commission
.Gurmeet Singh vs Banking Division on 13 May, 2010
                            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