Central Information Commission Judgements

Mr.Chandar Kishore Rai vs Punjab National Bank on 25 October, 2010

Central Information Commission
Mr.Chandar Kishore Rai vs Punjab National Bank on 25 October, 2010
                           Central Information Commission
                            File No.CIC/SM/A/2009/001955 
                   Right to Information Act­2005­Under Section  (19)



                                                              Dated: 25 October 2010


Name of the Appellant                :   Shri Chandar Kishor Rai
                                         S/o. Late Shri Mahaveer Rai,
                                         Vill - Dudhai, Post Baburahi,
                                         Distt - Madhubani - 847 224.


Name of the Public Authority         :   CPIO, Punjab National Bank,
                                         Regional Office,
                                         Darbhanga, Bihar.


        On behalf of the Respondent, Shri Rasik Lall Gupta, Chief Manager was 

present.

2. In  our  order  dated  1  September  2010,  we  had  directed  the CPIO to 

appear before us and explain the reasons for the delay on his part in informing 

the Appellant that the desired information could not be disclosed.   Today, the 

current CPIO of the Circle Office of the Punjab National Bank appeared before 

us and submitted that he was not the CPIO who had handled this case when it 

was first received.  Therefore, his appearance before us makes no sense.  It is 

surprising that the CPIO did not take care to produce either the individual who 

was responsible for the delay or informed the office of the CIC about the fact 

that he was not the person concerned.

3. Be that  as  it may,  it is  quite clear that  the RTI­application had been 

addressed to the Branch on 7 May 2009.  When the Appellant did not receive 

any response, he filed an appeal on 28 July 2009.  From the submissions made 

by the CPIO, it appears that only after receiving the first appeal that the CPIO 

approached   the   Branch   concerned   seeking   the   desired   information.     After 

getting the said information, the CPIO decided not to disclose it although he did 
CIC/SM/A/2009/001955 
not cite any exemption provision in support of his decision.   Needless to say, 

the case been very badly handled at all levels in the Bank.   We are not very 

sure if the CPIO is aware of the relevant provisions of the RTI­Act under which 

such information, namely, the account details of the third party customer should 

not be disclosed.  On the face of the RTI­application, it was quite clear that the 

information had been sought about the account details of a Gram Panchayat, 

obviously,  a   third   party.     The   CPIO  should  have  straightaway  informed  the 

Appellant  that  his  information  was  not   to   be   disclosed  being  exempt  under 

Section 8(1)(d) of the  Right to Information (RTI) Act  and not have waited for 

nearly two months to deny the same.  

4. We would like to hear the explanation of the Branch Manager concerned 

who was posted in the said Branch at the time the RTI­application had been 

filed.   We direct the CPIO to forward a copy of this order to the Officers who 

were the Branch Manager or the CPIO at the time, wherever posted, so that 

they can appear before us on the next date of hearing to explain why he had 

not   acted   on   the   RTI­application   either   by   supplying   the   information   or 

transferring it to the regular CPIO.  The Branch Manager of the time as well as 

the then CPIO should be present for the hearing which will be held through 

videoconferencing.   They should be present at the NIC District Centre, Room 

No. 124, Ground Floor, Collectorate Building, Collectorate, Darbhanga (contact  

person  is   Shri   Ahmed  Hussain  Ansari,  Scientist  C   and  contact  No.  06272­

243360) on 26 November 2010  at 12.45 p.m.

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

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001955 
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/2009/001955