Central Information Commission Judgements

Mr.B R Bhatia vs Punjab National Bank on 30 August, 2011

Central Information Commission
Mr.B R Bhatia vs Punjab National Bank on 30 August, 2011
                      Central Information Commission, New Delhi
                              File No.CIC/SM/A/2011/001165 & 1434
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                          :                             30 August 2011


Date of decision                         :                             30 August 2011



Name of the Appellant                    :   Shri B R Bhatia
                                             C­1/90, Sector - 31,
                                             Noida - 201 301.


Name of the Public Authority             :   CPIO, Punjab National Bank,
                                             Circle Office, Kambalwala Bagh,
                                             New Mandi, Muzaffarnagar, UP.


                                             CPIO, Punjab National Bank,
                                             Law Section, Circle Office South Delhi,
                                             3rd Floor, Rajendra Bhawan, Rajendra 
                                             Place, New Delhi - 110 125.



        The Appellant was present along with Shri Ravi Bhatia.

        On behalf of the Respondent, the following were present:­
        (i)      Smt. Sangeeta Sondhi, Advocate,
        (ii)     Shri D V Chandel, Manager (Law),
        (iii)    Shri Atul Gulati,
        (iv)     Shri Arun Sharma, Manager (Law)



Chief Information Commissioner                   :      Shri Satyananda Mishra



2. Both the parties were present during the hearing of these cases. We 

heard their submissions. 

CIC/SM/A/2011/001165 & 1434

3. In this case, the Appellant had sought several details about the action 

taken against some officials of two branches of the bank for having removed 2 

TPOs from one branch of the bank and for getting the payment made against 

those in another branch. The CPIO had transferred the RTI application to the 

respective   officers  of   the   bank  which  dealt  with   these  branches.  Later,   the 

Appellant was informed that no information regarding the action taken against 

these officials was available.

4. Since the Appellant did not get the response of the CPIO in time, he had 

sent a  complaint to  the CIC earlier.  On  his  complaint,  we  had  directed  the 

Appellate Authority to hear the matter at this level and pass an appropriate 

order. It seems, the Appellate Authority disposed of the matter without giving an 

opportunity of hearing to the Appellant. But he did not provide any relief and 

merely pointed out that the information was not available.

5. During the hearing, the Appellant submitted that the desired information 

was   being   denied   deliberately   and   that   he   had   not   been   given   adequate 

response   in   time.   On   the   other   hand,   the   Respondents   submitted   that   the 

CPIOs had taken great care to look for the records but were not able to trace 

the records most likely because this entire matter dated back to 1993 and, due 

to the lapse of time, all the records might have been weeded out.

6. Be that as it may, we think that the bank must look for the records in all 

those  offices  where  such  records  are  likely  to   be  maintained  and,  if  found, 

provide it to the Appellant. Therefore, we direct the CPIO concerned to search 

for this records at all likely places in the bank and, if found, to provide the 

CIC/SM/A/2011/001165 & 1434
photocopies   of   the   chargesheet,   the   enquiry   report   and   the   order   of   the 

disciplinary authority in respect of each of the officers/employees listed by the 

Appellant in his RTI application. However, if all or some of these records are no 

longer found to be in existence or have been destroyed, the CPIO shall clearly 

state so and provide, if available, the proof of the destruction of the relevant 

records. Besides, he shall also send a copy of the relevant extract from the 

record retention schedule followed by the bank in this regard.

7. About   the   order   passed   by   the   Appellate   Authority,   after   careful 

examination, we found it to be extremely unsatisfactory. It is not a speaking 

order  at   all.   Besides,  it   has   been   passed   without  giving   any  opportunity  of 

hearing to the Appellant. We would like the Appellate Authority to keep this in 

mind in future that all orders passed by him must be sufficiently speaking and 

reasoned and he must make efforts to give an opportunity of hearing to the 

Appellant before passing any such order.

8. With the above direction, both the appeals stand disposed off.

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

(Satyananda Mishra)
Chief 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)

CIC/SM/A/2011/001165 & 1434
Deputy Registrar

CIC/SM/A/2011/001165 & 1434