CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000722
Dated, the 11 November, 2010.
th
Appellant : Shri Ram Krishna
Respondent : State Bank of India, New Delhi
s
This matter came up for hearing on 09.11.2010 pursuant to
Commission’s notice dated 21.10.2010. Appellant was absent, while the
respondents were represented by Shri Anil Kumar Baheti, Manager (Law)
and Shri R.S. Shekhawat, Chief Manager.
2. Appellant’s RTIapplication dated 20.11.2009 tangibly was in
relation to, what he has described as, withdrawal illegally of Rs.75 from
his account held in Uttam Nagar Branch of the SBI and crediting of
pension cheques sent to the Branch. Additionally, he has asked for, what
appears to be, information regarding the functioning of the Bank Branch
and the facility provided to its customers. He seemed to be particularly
upset for being required to stand in long queues in multiple windows for
carrying out multiple transactions. He is a senior citizen of 83 years of
age and is seemingly quite angry at the treatment he receives at the
hands of the bank staff.
3. I am unable to resolve these grievances about the Bank’s
functioning, but what I could see from the replies furnished by the CPIO
his main queries about withdrawal of Rs.75 from his accounts and the
crediting of the cheques into his pension accounts, have been answered.
4. In his appealpetition, he has demanded to know the name of the
person who was involved in, what he describes as, illegal activity of
CIC_AT_A_2010_000722_M_45647.doc
Page 1 of 2
withdrawing unauthorisedly as well as the names of the person who
effected the crediting of Rs.75 into the account after unauthorized
withdrawal was detected.
5. It is seen from the reply furnished to the appellant about the initial
debiting of Rs.75 from his account and the recrediting of the amount was
on account of, what has been described as, cheque return charges,
which was first routinely debited and later, on reconsideration, recredited
into account. There was no personal responsibility of any Bank staff in
this regard.
6. In view of what has been stated ante, I am unable to allow this
appeal.
7. Appeal closed.
8. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000722_M_45647.doc
Page 2 of 2