Central Information Commission Judgements

Mr.Ram Singh vs Allahabad Bank on 28 July, 2010

Central Information Commission
Mr.Ram Singh vs Allahabad Bank on 28 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001723 dated 03­06­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                     Dated: 28 July 2010



Name of the Appellant                  :   Shri Ram Singh
                                           Allahabad Bank,
                                           Banswara Branch,
                                           Rajasthan.



Name of the Public Authority           :   CPIO, Allahabad Bank,
                                           Zonal Office,
                                           Chandigarh.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Sudip Banerjee,
        (ii)     Shri Agarwal

 

2. In this case, the Appellant had, in his application dated 3 June 2009, 

requested the CPIO to clarify a number of queries covering a variety of issues. 

In his reply dated 29 June 2009, the CPIO observed that the queries seeking 

reasons from the CPIO did not amount to information. Not satisfied with this 

reply,   he   preferred   an   appeal   on   15   July   2009.   The   Appellate   Authority 

disposed of the appeal in his order dated 1 August 2009 in which he upheld the 

decision of the CPIO. Consequently, the Appellant has approached the CIC in 

second appeal.

CIC/SM/A/2009/001723

3. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Banswara studio of the NIC. The Respondents were present both 

in the Chandigarh and Kolkata studios. We heard their submissions. We also 

carefully perused the RTI application. Although in the first reading, most of the 

queries appear as if seeking confirmation or clarification from the CPIO, on a 

close reading it should be possible to provide copies of relevant records for at 

least some of the queries which would largely answer those. Therefore, we 

direct the CPIO to provide to the Appellant within 10 working days from the 

receipt of this order the following information:

i) details about the manager(s) posted in the RBB and Yamuna Nagar branches 

between 24 May 2004 to 16 June 2007;

ii) photocopy of the relevant pages from the file in which the transfer of Chaman 

Lal   Gupta   first   to   Hamirpur   and   then   to   Yamuna   Nagar   was   decided   and 

ordered;

iii) photo copy of the relevant pages of the file(s) in which the transfer of the 

Appellant himself was processed between 2007 two 2008; and

iv) the names of the officers who had been working for more than three years in 

the Chandigarh Division during the preceding 20 years.

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

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

CIC/SM/A/2009/001723
(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/2009/001723