Central Information Commission Judgements

Mr.Hari Kishan Malik vs Punjab National Bank on 24 June, 2011

Central Information Commission
Mr.Hari Kishan Malik vs Punjab National Bank on 24 June, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001188
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                        :                                      24 June 2011


Date of decision                       :                                      24 June 2011


Name of the Appellant                  :    Shri Hari Kishan Malik
                                            104­B, Mohalla Jagiwanpura,
                                            Gali Ram Kumar Advocate,
                                            Fatehabad, HR.


Name of the Public Authority           :    CPIO, Punjab National Bank,
                                            Circle Office, Hissar, HR - 125 005.


        The Appellant was present in person.

        On behalf of the Respondent, Shri Vinod Kumar was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Fatehabad studio of the NIC while the Respondent was present 

in the Hissar studio. We heard their submissions.

3. The Appellant had sought a number of details regarding the interview 

conducted on 12 November 1997 for promotion to the post of Special Assistant. 

Nearly   one   month   after   the   completion   of   the   stipulated   period,   the   CPIO 

directed him to approach the CPIO at Rohtak instead for the said information 

with the observation that it should be available with that office. Later, on his 

appeal, the Appellate Authority observed that the relevant records had been 

sent by the Rohtak office in a routine manner to the office in Hissar. Thus, at 

the end of several months of effort and approaching both the CPIO and the 

Appellate Authority of the bank, the Appellant did not get any information.

CIC/SM/A/2010/001188

4. During   the   hearing,   the   Respondent   completely   failed   to   explain 

satisfactorily   why   the   RTI   application   had   not   been   transferred   to   the 

appropriate CPIO within five days of receiving it and why was he advised nearly 

a  month  after the  stipulated  period  to  approach  some  other  CPIO.  He  also 

failed to explain which exact office of the bank would have in its possession the 

desired information. This shows complete indifference and casualness on the 

part of the officers of  the bank dealing with RTI requests. In this case, the 

Appellant was compelled to move from place to place and authority to authority 

in   search   of  some  information  which  was  his  legitimate  right   to   get.   In   the 

process, the Appellant submitted, he suffered a lot of harassment and financial 

loss. We tend to agree with him. Indeed, from the manner in which this case 

has been dealt with by the officers of the bank, it is quite understandable that 

the   Appellant   has   suffered   so   much   of   harassment   and,   obviously,   some 

financial   loss.   He   deserves   to   be   compensated   for   this   harassment   and 

financial loss to the tune of Rs. 20,000.

5. In exercise of the powers vested in the CIC in Section 19(8) (b) of the 

Right to Information (RTI) Act, we direct the bank to compensate the Appellant 

by an amount of Rs. 20,000 for the harassment and financial loss suffered by 

him.   We   further   direct   that   the   CPIO   shall   ensure   that   this   amount   of 

compensation  is   remitted   to   the   Appellant  within   20   working  days  from  the 

receipt of this order by way of a demand draft and compliance reported to the 

CIC.

6. We   also   direct   that   CPIO   shall   provide   the   desired   information,   if 

available, within 10 working days from the receipt of this order. In case, all or 

some of the information is not available, the CPIO shall clearly say so in his 

communication to the Appellant.

CIC/SM/A/2010/001188

7. Although it was noted that the initial response of the CPIO was delayed 

by nearly a month, no penalty can be imposed since the officer concerned, 

reportedly, has already retired from the service of the bank.

8. The appeal is disposed off accordingly.

9. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001188