Central Information Commission Judgements

Ms.Bakshi Chemicals Pvt Ltd vs Punjab National Bank on 9 June, 2011

Central Information Commission
Ms.Bakshi Chemicals Pvt Ltd vs Punjab National Bank on 9 June, 2011
                      Central Information Commission, New Delhi
               File No.CIC/SM/A/2010/001071 & CIC/SM/A/2011/000495
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                               :                                    9 June 2011


Date of decision                              :                                    9 June 2011



Name of the Appellant                         :   Bakshi Chemicals Pvt Ltd.
                                                  B­16/17, G T Road Miller Ganj,
                                                  Ludhiana.


Name of the Public Authority                  :   CPIO, Punjab National Bank,
                                                  Circle Office, 5, Ferozepur Road,
                                                  Ludhiana.



        The case was represented by Shri Neeraj Bakshi.

        On behalf of the Respondent, the following were present:­
        (i)      Shri R.K. Mathur, Senior Manager (Law),
        (ii)     Shri Abhilash Chandra, CPIO



Chief Information Commissioner                       :        Shri Satyananda Mishra



2. We heard both these cases together through video conferencing. Both 

the parties were present in the Ludhiana studio of the NIC. We heard their 

submissions.

3. In two identical RTI applications, the Appellant had sought some details 

about a cheque issued by some other company in favour of the company of 

CIC/SM/A/2010/001071 & CIC/SM/A/2011/000495
which he was a director. Since he had not disclosed his identity in his original 

RTI application, the CPIO had declined the information by claiming that it was 

about a third party account and, therefore, could not be disclosed. However, at 

the appellate stage, after learning that he was a director of the company, the 

CPIO searched for the records and found that all the relevant records of the 

period had since been destroyed. He informed the Appellant accordingly.

4. Since the relevant records, dating back to the year 1999, had since been 

destroyed in terms of the retention policy  of the bank, we cannot obviously 

compel the CPIO to produce it now. 

5. The appeals are disposed off without any further directions.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001071 & CIC/SM/A/2011/000495