Central Information Commission Judgements

Mr.Satyendra Pandey vs Punjab National Bank on 29 July, 2010

Central Information Commission
Mr.Satyendra Pandey vs Punjab National Bank on 29 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001777 dated 06­08­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                  Dated: 29 July 2010



Name of the Appellant                  :   Shri Satyendra Pandey
                                           A­9, Balkrishna Nagar Society,
                                           Chandkhera, Ahmedabad.



Name of the Public Authority           :   CPIO, Punjab National Bank,
                                           Circle Office, Gujarat Bhawan,
                                           Ellis Bridge, Ahmedabad.



        The Appellant was present in person.

        On behalf of the Respondent, Shri V.K. Kaushik was present.

This case was heard on 22 July 2010.

 

2. In this case, the Appellant had, in his application dated 6 August 2009, 

requested   the   CPIO  to   provide  a   number  of   information  regarding  his   own 

housing loan account. In his reply dated 5 September 2009, the CPIO provided 

a number of information. Not satisfied with the reply of the CPIO, the Appellant 

preferred an appeal on 10 August 2009. Once again, the CPIO wrote to him on 

25 August 2009 and offered more detailed information against all his queries. 

Nevertheless, the Appellant has come to the CIC in second appeal.

3. We heard this case through audio conferencing. Both the parties were 

CIC/SM/A/2009/001777
present in the Ahmedabad studio of the NIC. We heard their submissions. We 

noted that even though the CPIO and the Appellate Authority have provided 

some information, the queries of the Appellant remain largely unanswered. We, 

therefore, direct the CPIO to provide to the Appellant within 10 working days 

from the receipt  of  this order, the  photocopies  of the housing  loan  scheme 

under the Festival Bonanza and the relevant circulars/guidelines of the bank 

laying down the modality of payment of EMI such as on any particular day or 

anytime during the month.

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

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/2009/001777