Central Information Commission Judgements

Mr.Avinash Jha vs Punjab National Bank on 29 September, 2010

Central Information Commission
Mr.Avinash Jha vs Punjab National Bank on 29 September, 2010
                          Central Information Commission
                            File No.CIC/SM/A/2009/001398 
                  Right to Information Act­2005­Under Section  (19)




                                                             Dated: 29 September 2010



Name of the Appellant                 :    Shri Avinash Jha
                                           Sehdev Nagar, Ward No. 19,
                                           Rajnand Gaon, Chattisgarh.



Name of the Public Authority          :    CPIO, Punjab National Bank,
                                           Zonal Office, Madina Mazil,
                                           Medical College Road, Raipur.



          On behalf of the Respondent, Shri A.K. Mishra, Senior Manager was 

present.

 

2. In our order dated 20 August 2010, we had directed the branch manager 

concerned   to   appear   before   us   and   explain   the   reasons   for   the   delayed 

response to the RTI application. It is to be noted that the RTI application had 

been preferred on 27 February 2009 while the CPIO had replied on 4 May 2009 

denying the information by citing the exemption provision contained in Section 

8(1) (d) of the Right to Information (RTI) Act. We had dealt with this matter in 

our order dated 20 July 2010 and had directed the CPIO to provide the desired 

information to the Appellant in view of the fact that the Appellant had produced 

a proper authorisation from the holder of the account right during the hearing 

itself.

3. Today, during the hearing, the branch manager concerned was present 

CIC/SM/A/2009/001398
and submitted that the desired information had already been provided to the 

Appellant   in   compliance   of   our   order   although   he   did   not   produce   any 

documentary evidence in support of this claim. In fact, he had no record or 

document to show in support of any of his claims. He submitted that although 

the application had been received in the branch, it had been transferred to the 

CPIO in the Zonal office for further necessary action although, once again, he 

had no documentary evidence to support his claim. He admitted that there was 

a delay and prayed for pardon.

4. We carefully considered the contents of the RTI application and noted 

that the Appellant had wanted details about the loan account of a third­party 

customer of the bank. Although belated, the reply of the CPIO was right that 

such information could not be disclosed. However, this decision could have 

been sent to the Appellant well within the stipulated time period. By not doing 

so and by not forwarding the RTI application to the designated CPIO in time, 

the branch manager delayed the response by nearly a month. We strongly warn 

him to be careful in future and not sit over RTI applications but to act promptly. 

The   Bank  needs  to   sensitise   its   officers   posted   in   the   branches  about   the 

responsibility in respect of the Right to Information (RTI) Act.

5. The case is disposed of with the above observations.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001398
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/2009/001398