Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000634
Right to Information Act2005Under Section (19)
Date of hearing : 8 December 2010
Date of decision : 8 December 2010
Name of the Appellant : Smt. Ratnamanjari Nayak
HIG1/82, Kapila Prasad,
BDA Housing Board Colony,
Bhubaneswar - 751 020.
Name of the Public Authority : CPIO, Union Bank of India,
Field General Manager's Office,
225C, AJC Bose Road, 1st Floor,
Alepe Court, Kolkata.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri Satpathi,
(ii) Shri S.K. Pattnaik
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal allowed
Elements of the decision:
CIC/SM/A/2010/000634
CPIO is directed to provide information.
2. We heard this case through video conferencing. Both the parties were
present in the Bhubaneswar studio of the NIC. One of the Respondents was
also present in the Kolkata studio. We heard their submissions.
3. The Appellant had wanted to know if and when a particular account in
the Paradip Branch of the Bank had been converted from an individual account
to a partnership account in which she might have been shown as one of the
partners. Although the CPIO had informed her that this was an individual
account and not a partnership account, doubts arose due to a communication
from the Paradip Branch that as per the computer, this was a partnership
account which could be operated by any of the two partners. During the
hearing, however, the Respondent categorically confirmed that this was an
individual account only and that there were no records to show that it had been
converted at any time into a partnership account. If this indeed is so, we now
direct the CPIO to confirm this to the Appellant in a sworn affidavit within 10
working days from the receipt of this order.
4. With the above direction, the appeal is disposed off.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/A/2010/000634
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/2010/000634