Central Information Commission Judgements

Mr. Jasbir Singh vs Gurgaon Gramin Bank on 22 July, 2008

Central Information Commission
Mr. Jasbir Singh vs Gurgaon Gramin Bank on 22 July, 2008
       CENTRAL INFORMATION COMMISSION
           B-Wing, 2nd Floor, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                                                Appeal No.2483/ICPB/2008
                                                                      F.No.PBA/07/08/320
                                                                             July 22, 2008

              In the matter of Right to Information Act, 2005 - Section 19
                          [Hearing on 11.7.2008 at 5.00 p.m.]

Appellant :            Mr. Jasbir Singh

Public authority:      Gurgaon Gramin Bank
                       Public Information Officer
                       Appellate Authority

Present:               For Respondents:
                       Mr. Rajesh Gupta, Officer

                       Mr. Jasbir Singh-Appellant

FACTS

:

The appellant has sought information under RTI Act by his letter dated
21.2.2007 addressed to the PIO, Gurgaon Gramin Bank regarding supply of
information from Rastogi, Senior Manager, Gurgaon Gramin Bank in respect of
their legal notice served on him as well as on other senior officials of the Bank.
The CPIO has informed vide letter dated 13.3.2007 by which he informed the
appellant that he was replied vide letter dated 14.10.2003 through their advocate
and it has been specifically denied that Rastogi has not used un-parliamentary
language as alleged by him. Both the CPIO and AA have stated some facts in their
reply. This has resulted in filing of this appeal before the Commission on
14.11.2007 and the comments were called for from Gurgaon Gramin Bank, which
was received on 23.05.2008.

DECISION:

2. This case was taken up for hearing on 11.7.2008, which was attended by the
appellant in person. The Bank has represented by its officer. I have gone through
the RTI application as well as replies received in this connection. Both the CPIO
and AA have not provided direct reply to the appellant. The appellant vide his RTI
application has requested action taken on the legal notice, which was served on Mr.
Rastogi and others on 16.9.2003. The CPIO has stated through their advocate they
1
have informed that no such un-parliamentary language was used by Mr. Rastogi
was conveyed to him. I, therefore, direct the CPIO to provide the proper extracts
from the concerned file at the time of serving of legal notice till the time of issuing
of this reply to the advocate to be provided to him within 15 days. On the above
lines, the appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Public Information Officer, Gurgaon Gramin Bank, Head Office, 565,
Railway Road, Shiv Plaza, Sector 4 & 7 Crossing, Gugaon-122001
(Haryana)

2. Appellate Authority, Gurgaon Gramin Bank, Head Office, 565, Railway
Road, Shiv Plaza, Sector 4 & 7 Crossing, Gugaon-122001 (Haryana)

3. Mr. Jasbir Singh, Advocate, H. No. 3727 FF, Pocket. II, H.B. Colony,
Sector-3, Ballbgarh, Dist. Faridabad – 121014 (Haryana)

2