Central Information Commission Judgements

Mr.Narenra Kumar vs Punjab National Bank on 26 May, 2010

Central Information Commission
Mr.Narenra Kumar vs Punjab National Bank on 26 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000843 dated 23­12­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                        Dated: 26 May 2010



Name of the Appellant                   :    Shri Narendra Kumar
                                             PNB Co Biharshrif,
                                             Ramchaderpur, Biharsharif,
                                             Bihar.


Name of the Public Authority            :    CPIO, Punjab National Bank,
                                             HRD Section,
                                             Circle Office,
                                             Biharsharif, Bihar.



        The Appellant was not present in spite of notice.

        No one was present on behalf of the Respondent.

 

2. In this case, the Appellant had, in his application dated 23 December 

2008,   requested   the   CPIO   for   various   pieces   of   information   relating   to   the 

incumbents in charge who were rated excellent or outstanding as well as the 

names and designation of the authorities who had appraised and reviewed the 

Appellant’s PAF. In his reply dated 20 January 2009, the CPIO refused the 

requests on the ground that it was exempted from disclosure under the Section 

8 (1) (e) and (j) of the Right to Information (RTI) Act. Against this, the Appellant 

preferred  an  appeal  on  4  March  2009.  The  Appellate Authority  in his  order 

dated 19 March 2009, endorsed the stand of the CPIO. It is against this order 

that the Appellant has come to the CIC in a second appeal. 

CIC/SM/A/2009/000843

3. We   heard   this   case   through   videoconferencing.   Neither   party   was 

present  in   spite  of  notice.  We  carefully  considered  the  records  of  the  case 

including   the   RTI   application,   the   reply   of   the   CPIO   and   the   order   of   the 

Appellate Authority. The Appellant had wanted to know about those branches of 

the Biharsharif Circle whose incumbents in charge had been rated as excellent 

or   outstanding  for  the  period  1   April   2007  to   31  March  2008.  He  had  also 

wanted to know about the name and designation of the authorities who had 

appraised  and  reviewed   his   own  personal   appraisal   form  for   the   period  31 

March 2006 to 1 April 2007 and the marks awarded to him during this period. 

The first item of information is only about the name, target and the achievement 

of the branches, the officers in charge of which had been rated as outstanding 

or excellent by the superior authorities. The remaining two items are about the 

Appellant himself. We do not see how any of this information can be denied by 

citing any of the provisions of the Right to Information (RTI) Act. Since we have 

been   consistently   holding   that   the   annual   confidential   reports   or   the 

performance   appraisal   forms   of   an   employee   should   be   disclosed   to   him, 

disclosing the name and the designation of the authorities who appraised or 

reviewed the performance appraisal form of the Appellant would be entirely in 

order.

4. In view of the above, we direct the CPIO to provide to the Appellant the 

desired information against all the three queries within 10 working days from 

the receipt of this order.

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

6. Copies of this order be given free of cost to the parties.

CIC/SM/A/2009/000843
(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/2009/000843