Central Information Commission
File No.CIC/SM/A/2009/001954 dated 31072009
Right to Information Act2005Under Section (19)
Dated: 12 July 2010
Name of the Appellant : Shri Aswini Kumar Ghosh
Vill Mandaran Dakshin Para,
PO Itachuna, Distt - Hooghly,
West Bengal - 712 147.
Name of the Public Authority : CPIO, Punjab National Bank,
Inspection & Audit Department,
Circle Office, Burdwan,
Burdwan.
The Appellant was represented by Shri Navkumar.
On behalf of the Respondent, Shri S. Mitra, CPIO was present.
2. In this case, the Appellant had, in his application dated 31 July 2009,
requested the CPIO for a number of information regarding the refusal of the
branch to encash cheques from the account of the pensioner. In his reply dated
28 August 2009, the CPIO offered various information against the queries. Not
satisfied with the reply of the CPIO, the Appellant preferred an appeal on 15
September 2009. The Appellate Authority disposed of the appeal in his order
dated 30 September 2009. In his order, he offered further clarifications on the
queries of the Appellant over and above what the CPIO had informed. Still not
satisfied, the Appellant has approached the CIC in second appeal.
CIC/SM/A/2009/001954
3. We heard this case through videoconferencing. A representative of the
Appellant was present in the Hooghly studio of the NIC. The Respondents were
present in the Burdwan studio. We heard their submissions. It seems the
branch had stopped for a while honouring the cheques of the Appellant on the
ground that his signature differed from the one in the specimen signature sheet.
The Appellant wants to know the authority or the guideline under which the
branch could ask for a fresh specimen signature for any customer. We think
that the CPIO should provide this to the Appellant. Therefore, we direct the
CPIO to provide to the Appellant within 10 working days from the receipt of this
order, the photocopy of the relevant guideline/instruction under which the
branch can ask an account holder to provide a fresh specimen signature.
4. With the above direction, the appeal is 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/SM/A/2009/001954