Central Information Commission Judgements

Mr.Gauri Shankar vs Banking Division on 21 May, 2010

Central Information Commission
Mr.Gauri Shankar vs Banking Division on 21 May, 2010
                          Central Information Commission
                 File No.CIC/SM/A/2009/001092 dated 25­11­2008
                Right to Information Act­2005­Under Section  (19)



                                                                      Dated: 19 May 2010



Name of the Appellant                   :    Shri Gauri Shankar Soni
                                             B K Nagar, Naka G E Road,
                                             Rajnandgaon, Distt - Rajnandgaon,
                                             Chattisgarh.


Name of the Public Authority            :    CPIO, Durg Rajnandgaon Gramin 
                                             Bank,
                                             Head Office, Near Mundra Kunj,
                                             G.E. Road, Rajendgaon, Chattisgarh.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Rajesh Kumar, CPIO was present.

 

2. In this case, the Appellant had, in his application dated 25 November 

2008,   requested   the   CPIO   for   various   pieces   of   information   relating   to   his 

expulsion form the respondent bank and the subsequent appeal against the 

expulsion. In his reply dated 27 November 2009, the CPIO rejected the RTI 

application declaring it invalid because the application fee was not given in the 

form  required  by  the   bank.  In   the   application  dated  4   December  2008,  the 

Appellant made the payment in the form required. Thereafter, in his reply dated 

24   December   2008,   the   CPIO   replied   against   some   of   the   queries   while 

rejecting others on the ground that information so demanded was not available 

with him. Against this, the Appellant preferred an appeal by the letter dated 20 

January 2009. The Appellate Authority in his order dated 14 February 2009, 

CIC/SM/A/2009/001092
endorsed the stand of CPIO while giving some additional information available 

with   him  but   also   rejecting  others  which  were  related  to   a   third   party.  It   is 

against this order that the Appellant has come to the CIC in a second appeal.
  

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

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

After carefully examining the records and keeping the arguments offered by 

both sides, we think that the CPIO should provide the following information to 

the Appellant:

i)   a   sworn   affidavit  to   the   effect   that   apart  from  whatever  documents  have 

already been provided in respect of the agenda note for the Board meeting and 

the minutes regarding the appeal filed by the Appellant, there is no other record 

or document to be provided;

ii) a sworn affidavit to the effect that neither any fraud had occurred in the said 

branches  in   the   matter   of   disbursement  of   loan   under  the   KCC/agricultural 

loan/any   other   loan   or   fixed   deposit   nor   any   enquiry   had   been   conducted 

against any such complaint nor any enquiry report exists;

iii)   photocopies   of   the   transfer   orders   in   respect   of   the   two   employees 

mentioned by the Appellant for the previous 10 years; and

iv) a soft or hardcopy of the Section 4(1) (b) disclosures made by the bank 

including amendments, if any, from time to time.

4. It was brought to notice that the status of the proactive disclosure under 

the   above   provision   of   the   Right   to   Information   (RTI)   Act   was   not   very 

satisfactory in this bank. This is a very serious matter. The authorities in the 

CIC/SM/A/2009/001092
bank must take immediate action to publish all the details under the 17 heads 

prescribed in the above Section and report compliance to the CIC within one 

month from the receipt of this order.

5. With the above directions, the appeals is disposed off.

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/2009/001092