Central Information Commission
File No.CIC/SM/A/2009/001928
Right to Information Act2005Under Section (19)
Dated: 6 September 2010
Name of the Appellant : Mohan Lal Meena
Flat 38, Pocket - 24,
Sector 24, Rohini, Delhi - 85.
Name of the Public Authority : CPIO, Punjab National Bank,
Zonal Office, Bharatpur,
Inspection & Audit Department,
Super Bazar, Bharatpur - 01.
The Appellant was present in person.
On behalf of the Respondent, Shri Hari Om Prakash, CPIO was present.
2. We heard this case through videoconferencing. The Appellant was present in
our chamber. The Respondents were present in the Bharatpur studio. We heard their
submissions.
3. The Appellant had wanted a number of details about the leave sanctioned to a
particular employee during a specific period as well as about his attendance in the
office. The CPIO had denied the information after consulting the employee concerned
under Section 11 of the Right to Information (RTI) Act. The information regarding the
leave sanctioned to an employee or his attendance details cannot be classified as
thirdparty information in the first place. Therefore, there was no need for the CPIO to
consult the said employee before deciding on the disclosure of this information. In view
of this, we direct the CPIO to provide to the Appellant within 10 working days from
receipt of this order the details about the leave sanctioned to that particular employee
during the period mentioned by the Appellant along with the photocopy of the relevant
coloumn in the attendance register in which the attendance of the said employee has
been recorded during the specified period.
4. The appeal is disposed of accordingly.
5. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/001928
(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/2009/001928