CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/002185/15728
Appeal No. CIC/SG/A/2011/002185
Relevant facts emerging from the Appeal:
Appellant : Mr. Gopi Chand,
444, Bankhandi, District Mathura,
Uttar Pradesh - 281001.
Respondent : Public Information Officer,
Oriental Bank of Commerce,
Head Office: 4-E/11,
Jhandewalan Extn. New Delhi -110055.
RTI application filed on : 28-03-2011
PIO replied on : 03-05-2011
First Appeal filed on : Date not mentioned
First Appellate Authority order of : 19-05-2011
Second Appeal received on : 08-08-2011
Information sought:
What final action had been taken on complaint dt. 09-12-2010 in the case.
PIO's reply:
The investigation was made on the complaint and put up to the President & Managing Director dt. 07-
02-2011 and certified referred to the Human Resource Development for taking action.
Grounds for the First Appeal:
The appellant was not satisfied with the PIO reply.
Order of the First Appellate Authority (FAA):
The appellant had asked for more out of explanation under RTI Act, 2005.
Ground of the Second Appeal:
The appellant was not satisfied with the PIO reply and FAA order.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Dr. Netrapal Shastri representing Mr. Gopi Chand on video conference from NIC-Mathura;
Respondent: Absent;
The Appellant states that he should have been given the copy of the investigation report and
information about the actions taken by the HR Department of the Bank with respect to his complaint.
The Commission directs the PIO to provide this to the Appellant.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 05 December 2011.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
17 November 2011
(In any correspondence on this decision, mention the complete decision number. (BK))