Central Information Commission Judgements

Mr.Pankaj Kumar vs Allahabad Bank on 19 August, 2011

Central Information Commission
Mr.Pankaj Kumar vs Allahabad Bank on 19 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/001950/14181
                                                                    Appeal No. CIC/SG/A/2011/001950
Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Pankaj Kumar
                                            Chamber No. 250
                                            Western Wing, Tis Hazari Courts,
                                            Delhi - 110054

Respondent                           :      Mr. Shivam Sharma
                                            Deemed PIO & Manager (Law)
                                            Allahabad Bank
                                            Zonal Office,
                                            17, Parliament Street,
                                            New Delhi

RTI application filed on             :      23/05/2010
PIO replied on                       :      03/06/2011
First Appeal filed on                :      13/06/2011
First Appellate Authority order of   :      Not Mentioned
Second Appeal received on            :      21/07/2011

The information sought: The Appellant wants to information about the records/ circular/policy
matter of the bank.
1. Please specify whether the amount charged on the outstanding principal vehicle loan was justified in
   view of the Instruction Circular No. 6782/PA/2001-02/03 dated 19.04.2001 (/Rate of interest
   chargeable on the outstanding balance of loan amount of ex-employee after the date of dismissal)
   wherein instruction was given as to no interest shall be charged on the balance outstanding till the
   date of liquidation by the employee from the amount received as terminal dues in cases where the
   entire outstanding is liquidated out of proceeds of terminal dues.
2. Please specify if any new Circular has been issued by the Personnel Administration Department of the
   Bank superseding the Instruction Circular No.6782/PA/2001-02/03 Dated 19.14.2001 wherein rate of
   interest chargeable on the outstanding balance on loan amount of ex-employee after the date fo the
   termination were changed.
3. Please specify the manner/method of computation of interest including rate of interest imposed on the
   vehicle loan owed by my client Shri Praveeen Shrivastava.
4. Please give the name and rank of the officials who were responsible of the computation of the interest
   in my client's case.
5. Kindly specify if there is any complacency/negligence/deficiency on the part of the personnel
   attached with the Nawada Branch who were responsible in working out the interest component of the
   outstanding vehicle loan.
6. Please provide the particulars of the first appellate authority in respect of non-receipt of requisite
   information.

The PIO reply:
" Please be informed that in terms of the information furnished by the branch concerned, the amount to be
released to Sh. Shrivastava (your client) was calculated and was kept in Sundry Creditors pending
instructions from Competent Authority and an amount of Rs. 47,041/- was adjusted in the loan account
 and balance has been credited in the account of Sh. Praveen Shrivastava on 28.05.2011. Hence, no interest
has been charged at public rate in the account.
       It may further be informed that there is no instruction circular dated 19.04.2001 as mentioned in
your queries. However no interest has been charged reportedly at public rate in the account in terms of
HOIC No. 6782/PA/2001-02/03 dated 19.04.2001.

Grounds for the First Appeal:
The appellant was received an unsatisfactory reply from the PIO.

Order of the First Appellate Authority (FAA):
No order had been passed by First Appellate Authority.

Ground of the Second Appeal:
The applicant is not satisfied with the PIO reply and no any order had passed by the First Appellate
Authority.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Praveen Shrivastava representing Mr. Pankaj Kumar;
Respondent: Mr. Shiv Om Sharma, Deemed PIO & Manager (Law);

The Bank has given certain information earlier. The PIO is now directed to provide specific
information with regard to the following:

1- Query-3: Specific information with regard to the manner/method of interest including rate of
interest on the vehicle of Mr. Praveen Shrivastava will be provided.

Decision:

The Appeal is allowed.

The PIO is directed to provide the above information to the Appellant before 05 September
2011.

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
19 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)