Central Information Commission Judgements

Mr. N N Puri vs Canara Bank on 3 September, 2010

Central Information Commission
Mr. N N Puri vs Canara Bank on 3 September, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/000015 
                  Right to Information Act­2005­Under Section  (19)




                                                           Dated: 3 September 2010



Name of the Appellant                :   Shri N N Puri
                                         House No. 603,
                                         Sector - 9, 
                                         Panchkula - 134 113.



Name of the Public Authority         :   CPIO, Canara Bank,
                                         Circle Office,
                                         Hauz Khas Branch,
                                         New Delhi.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri C.G. Nair, CPIO,
        (ii)     Shri N.K. Gakhar, Chief Manager

 

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Panchkula studio of the NIC. The Respondents were present in 

our chamber. We heard their submissions.

3. The Appellant had wanted a number of details about the reimbursement 

of the house rent of an employee of the bank as well as the Form­16 of that 

employee. The CPIO had denied the information by claiming exemption under 

Section 8(1) (j) of the Right to Information (RTI) Act. The Appellate Authority 

CIC/SM/A/2010/000015
had  also  endorsed  this  decision.  After  hearing  the  submissions  of  both  the 

parties, we are of the view that the house rent reimbursement details sought by 

the Appellant should be provided to him as there is nothing personal about it. 

Therefore,   if   available,   the   house   rent   allowance   paid   to   this   particular 

employee   between   1990   and   1996   along   with   the   photocopies   of   the   rent 

receipts issued by the land lords, if any, should be provided to the Appellant. 

We direct the CPIO to provide the above information within 10 working days 

from   the   receipt   of   this   order.   In   case,   the   relevant   records   are   no   longer 

available   or   have   been   destroyed,   the   CPIO   shall   inform   the   Appellant 

accordingly and enclose a copy of the circular on preservation of records in 

support of the weeding out of these records.

4. As far as the Form 16 is concerned, the copies of this document should 

be   disclosed   along   with   the   above   after   deleting   all   details   regarding   the 

savings of the Appellant including Provident Fund etc.

5. With the above direction, the appeal is disposed off.

6. 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)

CIC/SM/A/2010/000015
Assistant Registrar

CIC/SM/A/2010/000015