CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/002319/15909
Appeal No. CIC/SG/A/2011/002319
Relevant facts emerging from the Appeal:
Appellant : Mr. Sudheer Kumar,
Kolayil House,
P.O. Chemanchery, Koyilandy,
Kozhikkodu (Dist.), Kerala State.
.
Respondent : Mr. Ashokan
PIO & Dy. General Manger,
Syndicate Bank,
O/o The Dy. General Manager,
Kannur Main Branch,
Kannur, Kerala..
RTI application filed on : 22/02/2011
PIO replied on 18/03/2011
First Appeal filed on : 18/04/2011
First Appellate Authority order of : 19/05/2011
Second Appeal received on : 25/08/2011
Information Sought:
1. When the cheque no. 570914, draws at Syndicate Bank Pannur Branch, has been received in your
office as or after December 09, 2010, from the South Indian Bank at Chemacherry Branch? If yes at
what date which had been received? At what date which was sent back?
2. Photo state copies of the inward register, which shows the details of cheques received from other
branches for collection and dispatch register which shows cheques etc sent back to other banks, from
09/12/2010 to 20/12/2010.
The PIO Reply
1. On verification of the records it is seen that the cheque bearing No. 570914 was not received by the
branch from South Indian Bank, Chemacherry Branch during the period from 09/12/2010 to
10/02/2011. In view of the same we are unable to provide other information sought to you.
2. With regard to query no 2, It is internal document/record of the bank. Hence, PIO cannot provide the
same.
Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.
Order of the First Appellate Authority (FAA):
“I have gone through all the papers placed before me. In your appeal, you have requested, me to direct
PIO to furnish the information. I observe that the reply of PIO is in order. In your application you sought
the information of Kannue Branch now in your appeal you are improving your version that you want the
information of Panoor Branch instead of Kannur Branch, Under RTI Act applicant cannot improve their
version at the stage of appeal. If you want any fresh information you have to make a fresh application to
the PIO. With regard to your second query, I am upholding the reply of PIO. Moreover I observe that
document requested by you contain information of other customers also which is held under commercial
confidence of the Bank hence the same is exempted U/s 8(1) of RTI Act.”
Ground of the Second Appeal:
Unsatisfactory information had been given by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. Ashokan, PIO & Dy. General Manger on video conference from NIC-Kannur Studio;
The PIO has provided information on query-1 that the cheque was not received in the Kannur
Branch. However, the PIO states that he has subsequently got information the cheque was received in the
PANOOR Branch on 17/12/2010 and was returned on 20/10/2010 for want of funds.
Decision:
The Appeal is disposed.
The information available on the record has been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
24 November 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)