Central Information Commission, New Delhi
File No.CIC/SM/A/2010/001517
Right to Information Act2005Under Section (19)
Date of hearing : 21 October 2011
Date of decision : 21 October 2011
Name of the Appellant : Shri Rajeev Kumar Singh
C/o. Basant Bihari Singh,
Vill Gorauli Patrayalya Mahua,
Distt - Gopalganj, Bihar.
Name of the Public Authority : CPIO, Central Bank of India,
Regional Office, Near Head Post Office,
Siwan - 841 226.
The Appellant was represented by Shri Amresh Kumar Singh.
On behalf of the Respondent, the following were present:
(i) Shri Nageshwar Pathak,
(ii) Shri Ashok Kumar, CPIO
Chief Information Commissioner : Shri Satyananda Mishra
2. A representative of the Appellant was present in the Gopalganj studio of
the NIC. The Respondents were present in the Siwan studio. We heard both
their submissions.
3. The Appellant had sought some information regarding the withdrawal of
money from his account late at night. The CPIO on his own and on the direction
CIC/SM/A/2010/001517
of the Appellate Authority later had provided much of the information. However,
the Appellant was not satisfied.
4. During the hearing, our attention was specially drawn to the fact that the
CPIO had offered no information on how the bank was open so late at night and
how transactions were being conducted with the customer much beyond the
normal closing hours of the bank. Indeed, this is strange case in which the bank
conducted business past 11 o’clock at night. The Respondents informed that
the bank had undertaken an internal enquiry to find out the facts of the case. If
that is so, a copy of the enquiry report should be provided to the Appellant so
that he should know the circumstances in which the unusual transaction had
taken place. This is all the more necessary since, it appears, a police case has
since been instituted.
5. In the light of the above, we direct the CPIO to provide to the Appellant
within 10 working days of receiving this order the photocopy of the internal
enquiry report along with all the enclosures, if any, on this particular matter.
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/2010/001517
(Vijay Bhalla)
Deputy Registrar
CIC/SM/A/2010/001517