Central Information Commission Judgements

Mr.P K Lal vs Punjab And Sind Bank on 16 November, 2011

Central Information Commission
Mr.P K Lal vs Punjab And Sind Bank on 16 November, 2011
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2011/002164+002156/15704
                                                                 Appeal No. CIC/SG/A/2011/002164+002156

Relevant Facts

emerging from the Appeal

Appellant : Mr. P. K. Lal
A-73
Purana Awas Vikas Colony
Delhi Road, Saharanpur

Respondent : Mr. A. S. Jolly
Public Information Officer & Chief Manager
Punjab and Sind Bank
Head Office, Bank House
21 Rajendra Place
New Delhi-110008

RTI application filed on : 19/02/2011
PIO replied : 21/03/2011
First appeal filed on : 05/04/2011
First Appellate Authority order : 11/05/2011
Second Appeal received on : 04/08/2011

Information Sought:

1. Please provide the copies of the following documents as these are required for the purpose of knowing the
status of the payment of the loan which was issued to the Appellant for the home loan purpose:

a) Loan Sanction Letter

b) D.P. Note

c) Loan Agreement

Reply of the Public Information Officer (PIO):

There is no loan agreement. However, the copies of all the documents were enclosed by the PIO in the
letter dated 21/03/2011.

Grounds for the First Appeal:

Unsatisfactory and incomplete information provided by the PIO

Order of the First Appellate Authority (FAA):
The appeal was dismissed as the Appellant was provided with all the requisite copies of the documents by the PIO.

Grounds for the Second Appeal:

Unsatisfactory and incomplete information provided by the PIO and unfair dismissal of the appeal by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. P. K. Lal on video conference from NIC-Sharanpur Studio;
Respondent : Mr. Lekh Raj Chug, Sr. Manager on behalf of Mr. A. S. Jolly, Public Information Officer
& Chief Manager;

The information available on the record has been provided to the Appellant. The appellant claims that there
should be a loan agreement but the respondent states that there is no loan agreement on the record. The Appellant
also states that on one of the records there is overwriting. The PIO has provided the copy of the record on the file.
Decision:

The Appeal is disposed.

Information available on the records has been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
16 November 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)