Central Information Commission Judgements

Mr.Dhananjoy Kumar Baranwal vs Central Bank on 6 July, 2010

Central Information Commission
Mr.Dhananjoy Kumar Baranwal vs Central Bank on 6 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001278 dated 18­08­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                        Dated: 6 July 2010



Name of the Appellant                  :    Shri Dhananjoy Kumar Baranwal
                                            Flat No. 302, Building No.6,
                                            Neel Sankul, Sector - 11,
                                            Kalamboli, Navi Mumbai - 410 218.



Name of the Public Authority           :    CPIO, Central Bank of India,
                                            Central Office, 16th Floor,
                                            Chander Mukhi, Nariman Point,
                                            Mumbai.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Hemant Sharma, CPIO was present.

 

2. In this case, the Appellant had, in his application dated 18 August 2008, 

requested the CPIO for a few pieces of information regarding the provident fund 

payment authority and the reasons for the bank not paying its own contribution 

towards  his   provident   fund.   In   his   reply   dated   10   October  2008,   the   CPIO 

provided  only  part of  the information but refused to  provide  any information 

regarding the reasons for non­payment of banks own contribution stating that 

request like the one put forth by the Appellant could not be dealt with under the 

Right to Information Act. Against the reply of the CPIO, the Appellant preferred 

an appeal  on  25  October 2008. In his order dated 11 November 2009, the 

CIC/SM/A/2009/001278
Appellate Authority endorsed the stand of the CPIO. It is against this order that 

the Appellant has approached the CIC in a second appeal.

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

present in the Mumbai studio of the NIC. After hearing their submissions, we 

are of the view that the CPIO should provide the photocopy of the entire file in 

which the PF payments to the Appellant had been processed and dealt with in 

the   bank.   Therefore,   we   direct   the   CPIO   to   provide   to   the   Appellant   the 

photocopy of the relevant file within 10 working days from receipt of this order.

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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/001278