CENTRAL INFORMATION COMMISSION
Appeal No.2975/ICPB/2008
F. No. PBA/2008/00611
November 5, 2008
In the matter of Right to Information Act, 2005 - Section 19
[Hearing at THIRUVANANTHAPURAM on 17.10.2008 at 11.15 a.m.]
Appellant: Mr. C.M. Jagadamma
Public authority: Canara Bank
Mr. Thomas Thomas, AGM & CPIO
Parties Present: For Respondent:
Mr. Thomas Thomas, AGM
Mr. C. Manokaran, Sr. Manager
For Appellant:
Mr. C.K. Rishikesan Nair
FACTS
:
The appellant has sought information under RTI Act by his letter dated
18.07.2008 addressed to the PIO, Canara Bank, Circle Office, MG Road,
Trivandum (“the Bank”) asking for copies of the complaints filed by Mr. N.V.
Kamath and Ms. Sreedevi R.Thambi who are staff and customer respectively of
the Bank against the then Manager Mr. M.V. Viswabhadran. He has also sought
for the copies of investigation reports. The PIO by his letter dated 13.8.2007 has
given his reply denying the information sought under the provisions of section
8(1)(e) & (j). Not satisfied with this reply the appellant preferred first appeal
before the CPIO on 31.8.2007 and the CPIO & DGM has disposed of this appeal
by his decision dated 24.9.2007, however, reiterating the decision of the PIO.
Aggrieved with the above decisions, the appellant preferred this appeal before
the Commission on 21.12.2007. Comments were called for from the public
authority vide letter dated 4.7.2008, and have been received from the AA on
23.7.2008. The appellant has also filed his rejoinder on 2.8.2008.
DECISION
This case came up for hearing on 17.10.2008, which was attended by the
concerned officials of the public authority. The appellant was represented by his
representative. During the hearing the AGM who has attended the hearing has
stated that after investigation it has been found that there is no merit in the
complaint and the case has been closed. I, therefore, direct the APIO-cum-AGM,
Circle Office to give a brief detail of the investigation which was conducted
against Mr. M.V. Viswabhadran, the then Branch Manager of the Bank and
1
indicating the final outcome of the case to the appellant without disclosing the
name of the officer who had given complaint or the name of the officer who had
carried out the investigation. This exercise should be completed within 15 days
from the date of receipt of this decision.
Let a copy of this decision be sent to the appellant and CPIO.
Sd/-
(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Assistant Registrar
Address of parties :
1. Mr. Thomas Thomas, AGM & CPIO, Canara Bank, Customer Service
Section, MIPD & PP Section, Circle Office, Trivandrum.
2. Mr. C.M. Jagadamma, Munduvadackal House, Eravukadu Ward, Alleppey-
688002
2