Central Information Commission
File No.CIC/SM/A/2009/001258 dated 07032009
Right to Information Act2005Under Section (19)
Dated: 17 June 2010
Name of the Appellant : Shri Vipul Singh
Vill & Post - Jaimaldumari,
Raipur Mahadev Bhaya Bakhra,
Distt - Muzaffarpur.
Name of the Public Authority : CPIO, Punjab National Bank,
Zonal Office,
Pankaj Market, Saraiya Ganj,
Muzaffarpur.
The Appellant was present in person.
On behalf of the Respondent, Shri A.K. Barnwal, CPIO was present.
This case was heard on 10 June 2010.
2. In this case, the Appellant had, in his application dated 7 March 2009,
requested the CPIO for a number of information regarding the branch manager
of the Kamalpura branch. In his reply dated 16 April 2009, the CPIO offered
point wise information against all his queries. Not satisfied with the reply of the
CPIO, he preferred an appeal on 29 April 2009. The Appellate Authority
disposed of the appeal in his order dated 14 May 2009 in which he endorsed
the order of the CPIO. It is against that order that the Appellant has filed a
second appeal before this Commission.
CIC/SM/A/2009/001258
3. We heard this case through videoconferencing. Both the parties were
present in the Muzaffarpur studio of the NIC. We heard their submissions. We
also carefully considered the reply of the CPIO. We have noted that the CPIO
had provided a considerable amount of information against the queries of the
Appellant. However, he needs to give some further details. Therefore, with
direct him to provide to the Appellant the following details relating to the period
of Shri Anil Kumar as branch manager within 10 working days from the receipt
of this order:
i) the list of borrowers under the PMRY who had closed their business
including their name and address;
ii) if the loans sanctioned to farmers had any subsidy component, then
the list of such borrowers including their name, address, the date and
amount of loan sanctioned and the total area of land owned;
iii) the list of persons against whom the branch had instituted cases
including their name and address.
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
CIC/SM/A/2009/001258
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/2009/001258