Central Information Commission
File No.CIC/SM/A/2009/001922 & CIC/SM/A/2010/000187
Right to Information Act2005Under Section (19)
Dated: 30 September 2010
Name of the Appellant : Shri Subhash Prasad Singh
Vill - Dhatna, PO Parsa Market,
Distt - Patna.
Name of the Public Authority : CPIO, Punjab National Bank,
Zonal Office, Chanakya Tower,
R Block, Patna.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Shri Gopal Krishan, Manager (Law),
(ii) Shri Surinder Pal, CPIO
2. We heard both these identical cases together through
videoconferencing. In spite of notice, the Appellant was not present. The
Respondents were present in the Patna studio of the NIC. We heard their
submissions.
3. The Appellant had sought a number of information regarding his FDRs.
Although the CPIO had provided some information, the Appellant had
approached the SIC, Bihar alleging that the bank had not settled his FDRs
correctly and that he had been deprived of his dues. After carefully considering
the submissions of the Respondents and keeping in mind the contents of the
second appeal, we direct the CPIO to invite the Appellant to the branch
concerned on a mutually convenient date within 15 working days from the
receipt of this order and to show him the records relevant to his FDRs and to
explain to about the settlement of each of those FDRs. If, after inspection, the
Appellant would choose to take the photocopies of some of those records, the
CPIO shall provide copies of the same to him free of cost.
CIC/SM/A/2009/001922 & CIC/SM/A/2010/000187
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/2009/001922 & CIC/SM/A/2010/000187