Central Information Commission Judgements

Mr.Surender Singh vs Punjab National Bank on 29 October, 2010

Central Information Commission
Mr.Surender Singh vs Punjab National Bank on 29 October, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2009/001362
                       Right to Information Act­2005­Under Section (18)



                                                                  Dated: 29 October 2010


Name of the Complainant                  :   Shri Surendra Singh
                                             S/o. Shri Amar Singh, A­14,
                                             Sharda Nagar, Near Railway Station,
                                             Jawalapur, Haridwar.


Name of the Public Authority             :   CPIO, Punjab National Bank,
                                             Circle Office, Haridwar,
                                             BHEL, Sector 4, Haridwar,
                                             Uttrakhand.


         The Complainant was represented by Shri Neeraj Dawas.

         On behalf of the Respondent, the following were present:­
         (i)      Shri Rakesh Kumar Gupta, AGM & CPIO,
         (ii)     Shri Sartaj Singh, Senior Manager (Law)



2. During the hearing of this case, both the parties were present and made 

their submissions.   In our order dated 26 March 2010, we had directed the 

CPIO to provide the desired information to the Complainant by 19 April 2010 

and also to explain why penalty should not be imposed on him for not providing 

any information to the Complainant in time.  In compliance of our directions, the 

CPIO had sent the desired information to the Complainant but had not offered 

any explanation about not providing the information in the first place.  

3. With   regard   to   the   information,   the   Complainant   submitted   that   the 

copies of the records provided to him were not attested and he wanted attested 

copies.  Therefore, we direct the CPIO to provide to the Complainant within 10 

working days from the receipt of this order the attested photocopies of those 

documents  based   on   which   the   Bank   had   established   the   liability   of   the 
CIC/SM/C/2009/001362
Complainant in the loan case of M/s National Era Computer and the housing 

loan   of   Shri   Vijay   Kuswaha.     He   is   also   directed   to   state   the   name   and 

designation of the officer(s) who had got that documents executed.  

4. With   regard   to   the   issue   of   not   providing   the   information   at   all,   the 

Respondent submitted that although the RTI­application seemed to have been 

received in the office of the CPIO, indeed, it had never been put up before the 

CPIO.     They   further   submitted   that   on   enquiry,   they   could   not   locate   this 

application at all.  We carefully examined the RTI­application and found that it 

had been signed by somebody from the office of the Bank along with the seal of 

the Bank.   This shows that the application had been received by somebody. 

This is a matter of great concern if it is being claimed that the application did not 

exist in the office and had never been put up to the CPIO.  We direct the CPIO 

to conduct an enquiry into this matter and report to us within 15 working days 

from the receipt of this order the fact of the matter along with the name and 

designation of the person who had received this application but had not put up 

before the CPIO so that we can summon that person and fix his responsibility 

under Section 20(1) of the Right to Information (RTI) Act.  

5. With the above directions, the appeal is 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.

(Vijay Bhalla)
CIC/SM/C/2009/001362
Assistant Registrar 

CIC/SM/C/2009/001362