Central Information Commission Judgements

Mr. C.R. Verma vs Punjab National Bank on 3 November, 2010

Central Information Commission
Mr. C.R. Verma vs Punjab National Bank on 3 November, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/000523 
                  Right to Information Act­2005­Under Section  (19)




                                                           Dated: 3 November 2010



Name of the Appellant               :   Shri C.R. Verma,
                                        S/o Late Shri N.R. Verma,
                                        R/o H. No. 9963, Joshi Nagar,
                                        Halbowal Kalan,
                                        Ludhiana (Punjab)



Name of the Public Authority        :   CPIO, Punjab National Bank,
                                        Inspection & Audit Department,
                                        Circle Office, Firoze Gandhi Market,
                                        Ludhiana (Punjab).




        The Appellant was present in person.

        On behalf of the Respondent, Shri R.K. Saxena, Chief Manager, was 

present.

 

2. We heard this case through videoconferencing. Both the parties were 

present in the Ludhiana studio of the NIC. We heard their submissions.

3. The Appellant had sought a large number of information/clarification on a 

variety of queries concerning payment of pension by all the Branches under 

one Nodal Branch. The CPIO had provided some information. The Appellate 

Authority had, by and large, endorsed the information sent by the CPIO and, in 

addition, provided some of this further information. The Appellant is not satisfied 

CIC/SM/A/2010/000523
and claims that the information provided to him is inadequate. On the other 

hand,   the   Respondent   argued   that   the   desired   information   was   not   being 

maintained centrally and that collecting the information from nearly 67 branches 

and   for   more   than   6000   pension   accounts   by   scrutinising   each   individual 

account would be too voluminous a task and would disproportionately divert the 

resources of the bank. We tend to agree with the contention of the Respondent. 

Indeed, the scope of the information is too vast and wide. The Appellant himself 

realised   this   and   offered   to   modify  his   request  only   to   the   Haivowal  Kalan 

Branch instead.

4. Keeping this modified request of the Appellant in mind, we now direct the 

CPIO to provide to the Appellant within 10 working days from the receipt of this 

order the information as desired in item 6 of his RTI application, preferably, in a 

tabular statement for the period mentioned in item 3 of the same application.

5. The appeal is disposed off accordingly.

6. 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/2010/000523