Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000457
Right to Information Act2005Under Section (19)
Date of hearing : 25 May 2011
Date of decision : 25 May 2011
Name of the Appellant : Shri Mahavir Singh
S/o. Shri Ashram,
Vill - Khwaja Nangla, Tehsil Badot,
Distt - Baghpat, UP.
Name of the Public Authority : CPIO, Punjab National Bank,
Zonal Office, LIC Bhawan,
Saket, Meerut, UP
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri Devesh Kumar, CPIO,
(ii) Shri J.C. Sharma, Senior Manager,
(iii) Shri Anil Sharma, Chief Manager
Chief Information Commissioner : Shri Satyananda Mishra
2. In our order dated 1 April 2011 we had directed the officers concerned to
appear before us and to explain why the RTI application had been placed
before the CPIO late resulting in the overall delay in providing information in this
case.
CIC/SM/A/2010/000457
3. Today, during the hearing, both the officers and the Appellant were
present and made their submissions. The officers of the Bank submitted that
while the Branch had forwarded the RTI application, it was not received in the
office of the CPIO. In support of this claim, they produced the receipt and
dispatch register of the relevant period. We carefully checked the register and
noted that this particular RTI application had not been recorded in the register
during the relevant period. Although this is an unfortunate situation in which a
communication sent from one office of the Bank should not have reached the
other office, we cannot hold the officials concerned in the CPIO’s office
responsible and impose a penalty on them. We can only hope that the Bank
would improve its dispatch and receipt arrangements so that RTI applications
receive priority and importance due to them and are suitably transferred and
received without fail.
4. The case is disposed off accordingly.
5. 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/2010/000457