Central Information Commission Judgements

Mr. R L Das vs Punjab And Sind Bank on 29 September, 2010

Central Information Commission
Mr. R L Das vs Punjab And Sind Bank on 29 September, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2009/001971 
                  Right to Information Act­2005­Under Section  (19)




                                                         Dated: 29 September 2010



Name of the Appellant               :   Shri R L Das
                                        MIG­B/25, Housing Colony,
                                        Dhanbad, Jharkhand - 826 001.



Name of the Public Authority        :   CPIO, Punjab & Sind Bank,
                                        Zonal Office, 
                                        Jwaladevi Building,
                                        Lal  Bagh, Lucknow.



        On behalf of the Respondent, the following were present:­
        (i)      Shri Manvinder Singh, PIO,
        (ii)     Shri Lekhraj Chugh

 

2. In our order dated 18 August 2010, we had directed the CPIO to provide 

to the Appellant the desired information and also to explain the reasons for the 

delay in providing the information. Today, we took up this case for hearing. The 

CPIO was present in our chamber in person along with a representative of the 

bank and submitted that the entire information as desired had since been sent 

to the Appellant on 15 September 2010. We carefully perused the reply of the 

CPIO and noted that, indeed, he had sent all the information. In regard to the 

delay in disposal of the original RTI application, it was noted that the application 

had been addressed to the head office of the bank which in turn had transferred 

it to the Zonal office. In the process, the timelines were not adhered to. The 

CIC/SM/A/2009/001971
CPIO explained that it was not intentional and that the delay was largely due to 

the pressure of work on account of the annual closure of the accounts of the 

bank. He promised not to delay any RTI request in future. We are satisfied with 

the explanation of the CPIO and, therefore, do not intend to impose any penalty 

on him.

3. Since   the   desired   information   has   already   been   provided   to   the 

Appellant,  there  is nothing  more to  be  done  in  this  case.  It   is disposed  off 

accordingly.

4. 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)
Assistant Registrar

CIC/SM/A/2009/001971