Central Information Commission Judgements

Mr.R P Pushkar vs Punjab National Bank on 28 March, 2011

Central Information Commission
Mr.R P Pushkar vs Punjab National Bank on 28 March, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001565
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                   28 March 2011


Date of decision                      :                                   28 March 2011



Name of the Appellant                 :    Shri R P Pushkar
                                           General Secretary, All India, SC/ST PNB 
                                           Friend Club, Welfare Organization (Regd),
                                           Regional Office, C 2/6, Sector 11,
                                           Rohini - 110 085.


Name of the Public Authority          :    CPIO, Punjab National Bank,
                                           North Delhi, 4th Floor, Rajendra Bhawan,
                                           Rajendra Place, New Delhi.



        The Appellant was present along with Shri Kumar Pal.

        On behalf of the Respondent, the following were present:­
        (i)      Shri S.P. Mamgain, Chief Manager,
        (ii)     Shri P.K. Sinha, Manager (Law) 



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions.

3. The Appellant had sought a number of information regarding the policy 

adopted by the Bank for transfer of employees on promotion at various levels. 

CIC/SM/A/2010/001565
The CPIO had, somewhat belatedly, provided most of information.

4. During the hearing, the Appellant pointed out that the desired information 

was provided to him nearly 3 weeks beyond the stipulated period. The RTI 

application dated 1 July 2010 had been received in the Bank on 2 July while the 

information was sent on 23 July. We would like to hear the explanation of the 

CPIO concerned about this delay to decide if penalty should be imposed on him 

in terms of section 20(1) of the Right to Information (RTI) Act. Therefore, we 

direct the present CPIO to forward a copy of this order to the officer concerned 

who was the designated CPIO at that time to appear before the Commission 

(Room No. 306, 2nd Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, 

New Delhi) on 25 April 2011 at 12.15 p.m. and explain the reasons for delay on 

his   part.   We   will   decide   on   the   imposition   of   penalty   after   hearing   his 

explanation.

5. As far as the desired information is concerned, the Appellant admitted to 

have received the information although late.

6. The appeal is disposed off accordingly.

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

(Satyananda Mishra)
Chief 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.

CIC/SM/A/2010/001565
(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/001565