Central Information Commission
File No.CIC/SM/A/2010/000542
Right to Information Act2005Under Section (19)
Date of hearing : 10 November 2010
Date of decision : 10 November 2010
Name of the Appellant : Shri Chayan Ghosh Chowdhary
Punjab & Sind Bank,
Hazratganj Branch, Lucknow.
Name of the Public Authority : CPIO, Punjab & Sind Bank,
Head Office, Risk Management
Department, 7th Floor, 21, Bank House,
Rajendra Place,
New Delhi - 110 125.
The Appellant was present in person.
In spite of notice, no one was present on behalf of the Respondents.
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal accepted.
Elements of the decision:
Directed the CPIO to provide information – show cause for the
delay.
2. We heard this case through videoconferencing. The Appellant was
present in the Lucknow studio of the NIC. We heard his submissions.
CIC/SM/A/2010/000542
3. The Appellant had wanted certain information about the action taken on
a representation he had addressed to the Deputy General Manager (P) on 1
June 2009. In a belated response to his request, the CPIO informed him about
the action taken on his representation. Although the CPIO had provided the
details about the action taken on the representation dated 1 June 2009, he did
not provide either the chronology of dates showing the movement of the
representation or the copies of the comments/opinion of the officials who had
dealt with the said representation.
4. In the light of the above, we direct the CPIO to communicate to the
Appellant within 10 working days from the receipt of this order (a) the
chronology of dates beginning from the receipt of the representation till the last
comments made on it from time to time and (b) the photocopies of the relevant
pages from the file in which various officials had recorded their comments on
the said representation.
5. We noted that the CPIO had claimed to have received the RTI
application only on 31 December 2009. If that is right then obviously his
response was not delayed. However, for the satisfaction of both the CIC and
the Appellant, we direct the CPIO to forward to us the relevant entry in the
receipt and dispatch register showing the receipt of this particular RTI
application. In case, there is no such register, the CPIO shall forward to us and
to the Appellant any other documentary evidence showing that it was indeed
received on 31 December 2009. However, if it had been received earlier and
the reply had been given beyond the stipulated period of 30 days, the CPIO
shall send within 10 working days from the receipt of this order his written
CIC/SM/A/2010/000542
explanation to us in terms of Section 20(1) of the Right to Information (RTI) Act
for our consideration on the desirability of imposing any penalty on him.
6. With the above directions, the appeal is disposed off.
7. 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/2010/000542