Central Information Commission Judgements

Mr.S P Garg vs Punjab National Bank on 28 July, 2010

Central Information Commission
Mr.S P Garg vs Punjab National Bank on 28 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001791 dated 15­05­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                        Dated: 28 July 2010



Name of the Appellant                   :    Shri S P Garg
                                             Punjab National Bank,
                                             Sisana, Sonipat,
                                             Haryana.



Name of the Public Authority            :    CPIO, Punjab National Bank,
                                             Circle Office, Inspection Section,
                                             Meera Ghati, Sadbhawna Chowk,
                                             Karnal.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­

(i) Shri Arvind Kumar, Senior Manager (Law),

(ii) Shri R.K. Agarwal, Chief Manager

 

2. In this case, the Appellant had, in his application dated 15 May 2009, 

requested the CPIO to provide clarification/information on a number of queries. 

In his reply dated 19 May 2009, the CPIO observed that the queries did not 

amount   to   information   within   the   meaning   of   Section   2(f)   of   the   Right   to 

Information (RTI) Act. Not satisfied with this reply, the Appellant had preferred 

an appeal which the Appellate Authority disposed of in his order dated set in 

June   2009.   He   endorsed   the   reply   given   by   the   CPIO.   Consequently,   the 

Appellant has approached the CIC in second appeal. 

CIC/SM/A/2009/001791

3. During the hearing of the case, the Appellant was not present in spite of 

notice. The Respondents were present and made their submissions. We also 

carefully perused the RTI application and found that only the following three 

items of information need to be given since the remaining queries are unclear 

and do not strictly amount to information:

i) a copy of the posting order of the CTO in this particular branch along with a 

copy of his joining letter;

ii) a copy of the job­chart of the CTO; and

iii) a copy of the letter sanctioning a Scale II post in this particular branch.

4. We  direct  the   CPIO  to   provide  the  above  to   the   Appellant  within  10 

working days from receipt of this order.

5. The appeal is thus disposed off.

6. 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.

CIC/SM/A/2009/001791
(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/001791