Central Information Commission
File No.CIC/SM/A/2009/002017
Right to Information Act2005Under Section (19)
Dated: 30 August 2010
Name of the Appellant : Shri Haripal Singh
S/o. Late Shri Shyam Singh
Vill & Post - Dador ,
Distt - Raibareilly, U.P.
Name of the Public Authority : CPIO, Bank of Baroda,
Dador Branch,
Distt - Raibareilly, U.P.
The Appellant was present in person.
On behalf of the Respondent, Shri Aditya Nath was present.
2. We heard this case through videoconferencing. Both the parties were
present in the Raibarelly studio of the NIC. We heard their submissions.
3. The Appellant had wanted to know the reasons for the bank deducting
penalty from his savings bank account for not having the minimum balance
even though he had not been given any prior information about the change in
the minimum balance amount. The CPIO had provided him with some
information but we think the CPIO should send him a copy of the relevant
circular of the bank by which the bank had enhanced the minimum balance
from Rs 10,000 to 15,000. We direct the CPIO to forward to the Appellant within
10 working days from the receipt of this order a photocopy of the said order. We
also direct him to inform the Appellant about the address of the Banking
Ombudsman having jurisdiction on this particular branch so that, if he so
chooses, the Appellant can complain to that authority against the branch for
deducting the penalty from his account without informing him beforehand.
4. The case is, thus, disposed off.
5. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/002017
(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/2009/002017