Central Information Commission, New Delhi
File No.CIC/SM/A/2010/001607
Right to Information Act2005Under Section (19)
Date of hearing : 10 October 2011
Date of decision : 10 October 2011
Name of the Appellant : Shri Kalyan Bhattacharya
20, Shyama Pally, PO Jadavpur
University, Kolkata - 700 032.
Name of the Public Authority : CPIO, Punjab National Bank,
Management Audit & Review Division,
Rajendra Bhawan, Rajendra Place,
New Delhi.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri N.K. Adlakha, Chief Manager was
present.
Chief Information Commissioner : Shri Satyananda Mishra
2. In spite of notice, the Appellant did not turn up in the Kolkata studio of
the NIC. The Respondent was present in our chamber. We heard his
submissions.
3. In his application dated 18 June 2010 the Appellant had sought some
information regarding the placement scheme framed by the Central
Government on 8 December 1993. The CPIO had provided him with a copy of
the gazette notification containing the scheme. The Appellate Authority had
endorsed the information provided by the CPIO.
CIC/SM/A/2010/001607
4. We carefully examined the RTI queries as well as the response of the
CPIO. We also considered the submissions made by the Respondent during
the hearing. It appears that the bank does not have any other information in
regard to this scheme other than the copy of the scheme as contained in the
said gazette notification. The Respondent explained that the various
clarifications sought by the Appellant in his RTI application could be found in
the scheme itself. If that is so, the CPIO could have clearly stated so by
referring to the various provisions of the scheme and not dismiss the requests
by stating that he was not obliged to provide any information against queries.
5. We are of the opinion that the CPIO should clearly state which
provisions of the scheme, if at all, would cover the various queries made by the
Appellant. He should also state if the bank has any other rules or regulations
relating to the scheme which could cover the queries made by the Appellant.
Therefore, we direct him to provide to the Appellant within 10 working days of
receiving this order a clear and categorical reply stating therein which
provisions of the scheme would cover the three different queries made by the
Appellant in his RTI application. Besides, if there is any other rule or regulation
framed by the bank for implementing the scheme and which has a bearing on
the queries made by the Appellant, copies of those rules or regulations should
also be provided.
6. The appeal is disposed off accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
CIC/SM/A/2010/001607
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/2010/001607