Central Information Commission Judgements

Mr.J.K. Nehray vs Union Bank Of India on 21 July, 2010

Central Information Commission
Mr.J.K. Nehray vs Union Bank Of India on 21 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001807 dated 12­02­2009
                  Right to Information Act­2005­Under Section  (19)


                                                                Dated: 21 July 2010


Name of the Appellant                  :   Shri J K Nehray
                                           5­C, Ram Nagar,
                                           Ambala Cantt - 133 001.



Name of the Public Authority           :   CPIO, Union Bank of India,
                                           HRM Department, Central Office,
                                           239, Vidhan Bhawan Marg, 
                                           Nariman Point, Mumbai - 21.


        The Appellant was present in person.

        On behalf of the Respondent, Shri Gupta was present.

 

2. In  this  case,  the  Appellant  had, in  his application dated 12  February 

2009, requested the CPIO to inform him the name of the executive(s) who had 

given sanction for his prosecution and also for the copy of the process note 

prepared by the officers in the industrial relations department at the Central 

office in Mumbai for issuing the letter no. CO/IRD/7204/96 dated 22.11.96(letter 

sanctioning prosecution). On not receiving any response from the CPIO within 

the stipulated period, the Appellant preferred an appeal on 3 April 2009. The 

Appellate Authority disposed of the appeal in his order dated 20 May 2009 in 

which he observed that in spite of diligent search, the IR Department could not 

trace out any letter bearing the above number. He suggested that the Appellant 

should provide some more lead about the said letter so that it could be traced. It 

also seems that there was some further correspondence between the CPIO 

and Appellate Authority on one hand and the Appellant on the other in this 

regard. In the order dated 15 September 2009, the Appellate Authority while 

disposing another appeal of the Appellant had stated that Sri VB Naik, Deputy 
CIC/SM/A/2009/001807
General   Manager(Personnel)   had   given   the   sanction   for   prosecution. 

Eventually, the Appellant has approached the CIC in second appeal.

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

present in the NIC studio at Ambala. The Respondent was not present during 

the hearing but turned up later. We heard the submissions of the Appellant. He 

submitted that he had been prosecuted in a criminal case for which permission 

had been sanctioned by the management of the bank. He wanted to know the 

names   of   the   officers   who   had   approved   the   sanction   for   his   prosecution. 

Similarly, he also wanted to get a copy of the process note which had been 

prepared in the industrial relations department in the head office of the bank 

based on which the letter dated 22 November 1996 had been issued.

4. From the order of the Appellate Authority, it appears that the relevant 

records in regard to the issue of the letter no. CO/IRD/7204/96 dated 22.11.96 

are no longer traceable in the industrial relations department of the head office 

and,   therefore,   they   are   not   in   a   position   to   provide   a   copy   of   this   to   the 

Appellant.  We  would  nevertheless  like  to  direct  the  CPIO  to   mount  a  fresh 

search for those records and, if found, to provide to the Appellant a copy of the 

process note if any such note was prepared. The CPIO shall provide the above 

information, if available, within 10 working days from the receipt of this order. In 

case,   the   information   is   not   available   for   any   reason   including   the   non­

availability of relevant records, the CPIO shall inform the Appellant accordingly 

in a sworn affidavit.

5. It is noted that the CPIO had not responded to the Appellant within the 

stipulated period. This calls for imposition of penalty on the CPIO in terms of 

Section 20 of the Right to Information (RTI) Act. Before deciding on the penalty, 

we direct the CPIO to appear before us in person or through his representative 
CIC/SM/A/2009/001807
on 20 August 2010 at 12.45 p.m. and to explain if he had any reasonable cause 

for not providing the information in time.

6. The case is disposed of accordingly.

7. 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/2009/001807