Central Information Commission Judgements

Mr. Chayan Ghosh Chowdhary vs Punjab And Sind Bank on 21 May, 2010

Central Information Commission
Mr. Chayan Ghosh Chowdhary vs Punjab And Sind Bank on 21 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000991 dated 09­07­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                  Dated: 21 May 2010



Name of the Appellant                  :   Shri Chayan Ghosh Choudhary
                                           Head Cashier,
                                           Punjab & Sind Bank,
                                           Hazratganj, Lucknow.


Name of the Public Authority           :   CPIO, Punjab & Sind Bank,
                                           Zonal Office,
                                           Lucknow.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Lekhraj Chugh, Senior Manager,
        (ii)     Shri Avinash Pal, Manager,
        (iii)    Shri P.S. Soni, Manager,
        (iv)     Shri Monider Singh, CPIO

        This case was heard on 14 May 2010.

 

2. In this case, the Appellant had, in his application dated 9 July 2008, 

requested the CPIO for a number of information in respect of withdrawal of the 

CTO allowance. In his reply dated 8 August 2008, the CPIO provided some 

information against all his queries. Not satisfied with the reply of the CPIO, the 

Appellant   had   preferred   an   appeal   on   8   September   2008.   The   Appellate 

Authority disposed of the appeal in his order dated 14 January 2009 in which he 

offered some more information/clarification on the queries of the Appellant while 

CIC/SM/A/2009/000991
also   directing   the   CPIO   to   provide   some   more   information.   The   CPIO,   in 

compliance of the directions of the Appellate Authority, forwarded some more 

documents and records to the Appellant on 11 February 2009. Still not satisfied, 

the Appellant has come before the CIC in second appeal.

3. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Lucknow studio of the NIC. The Respondents were present both 

in the Lucknow studio and in our chamber. We heard their submissions. The 

Appellant submitted that he was mainly interested in getting (a) the copies of 

the   correspondence   between   the   sanctioning   authority   and   the   dispersing 

authority in respect of his own case, (b) a copy of the rules or guideline or 

circular based on which the CTO allowance was withdrawn after first paying for 

more than two years, (c) about the number of vacancies of CTO/DEO/Encoder 

filled   up   on   regular   basis   after   November   2002   and   (d)   a   copy   of   the 

circular/policy which had been followed for filling up these vacancies. We do not 

see why such information could not be given to him. In addition to whatever 

information has already been provided, we now direct the CPIO to provide to 

the Appellant within 10 working days from the receipt of this order, the above 

items of information as listed in his application at number 2,3 and 4.

4. With the above direction, the appeal is disposed off.

5. 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.

CIC/SM/A/2009/000991
(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/000991