Central Information Commission Judgements

Mr. Raj Kumar Aggarwal vs Punjab National Bank on 12 November, 2010

Central Information Commission
Mr. Raj Kumar Aggarwal vs Punjab National Bank on 12 November, 2010
                       Central Information Commission, New Delhi
                             File No.CIC/SM/C/2010/000566 
                  Right to Information Act­2005­Under Section  (18)



Date of hearing                        :                              12 November 2010


Date of decision                       :                              12 November 2010


Name of the Appellant                  :       Shri Raj Kumar Aggarwal,
                                               C/o Ranchi Cable Network,
                                               Pukhta Bazar, Jahangirabad,
                                               Distt. Bulandshahr, U.P.


Name of the Public Authority           :       CPI0, Punjab National Bank,
                                               Central Office,
                                               Distt. Bulandshahr, U.P.



        On behalf of the Respondent, Shri K.S. Goswami and Shri Dheeraj 

Saharia, Sr. Managers, were present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Section 20(1) ­  Penalty imposed

2. In our order dated 5 October 2010, we had directed the Branch Manager 

of   this   particular   Branch   (Sikandrabad),   Distt.   Bulandshahr,   UP,   to   appear 

before us and explain why the desired information had not been provided to the 

Complainant.     Today,   both   the   officers  who   had  successively  acted   as   the 

Branch   Managers   of   this   Branch   appeared   before   us   and   made   their 

submissions.   The Officer who was the Branch Manager of this Branch when 

the   RTI­application   (24   February   2008)   had   been   filed   submitted   that   the 

application had never been put up before him while he was there and he was 

also not sure if this application had been received in the Branch at all.   It is 
CIC/SM/C/2010/000566
noted that the RTI­application had been sent to the Branch by registered post. 

It   is   unlikely   that   this   application   was   not   received   in   the   Branch.     If   the 

application was not put up before the Branch Manager, the Applicant cannot be 

held responsible.  

3. When the Commission  had received a complaint, we had passed an 

order on 4 December 2009 directing that the information be provided to the 

Complainant and that the reasons for not providing the information be explained 

to us.  In response to our order, the succeeding Branch Manager had written to 

us on 30 December 2009 in which he had assured that the desired records 

were being collected and would be provided to the Complainant soon.  Today, 

he reported that the information was finally provided to the Complainant on 4 

October 2010, that is, nearly 10 months after he assured us of sending this 

information and nearly a year after our first order.  

4. The  above  shows a  complete lack  of  seriousness  on  the part of  the 

officers of the Bank in dealing with the RTI­requests from citizens.   That, the 

Bank should take nearly one year after our direction to provide the information 

speaks volumes about the functioning of the Bank.  

5. This   is   a   clear   case   in   which   the   officers   concerned   are   liable   for 

imposition  of   penalty.     The   Branch   Manager  during  whose  tenure  the   RTI­

application had been filed and the one who had received our order but had 

failed   to   comply  with   are   equally  responsible   for   the   deemed  denial  of   the 

information to the Complainant.  Therefore, in exercise of the powers vested in 

the CIC in Section 20(1) of the  Right to Information (RTI) Act, we impose a 

penalty of Rs.12,500/­ each on these two officers. We direct the CPIO to deduct 

the amount of penalty from the monthly salary of these two officers (Shri K.S. 

Goswami, Sr. Manager and Shri Dheeraj Sharia, Sr. Manager) in two equal 
CIC/SM/C/2010/000566
monthly   instalments   and   remit   it   to   Shri   Vijay   Bhalla,   Assistant   Registrar, 

Central Information Commission, Room No. 8, Club Building, Old JNU Campus, 

Opp.Bersarai Market, New Delhi – 110 067 by way of demand drafts drawn in 

favour of ‘PAO,CAT’ payable at New Delhi.  

6. With the above directions, the appeal is disposed off.

7. 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/C/2010/000566