Central Information Commission
Ms. Sangeetha vs Indian Bank on 15 October, 2008
CENTRAL INFORMATION COMMISSION
Appeal No.2903/ICPB/2008
F. No. PBC/2007/491
October 15, 2008
In the matter of Right to Information Act, 2005 - Section 18
Appellant: Ms. Sangeetha
Public authority: Indian Bank
Mr. S. Lakshmanan, GM & PIO
DECISION
While deciding this appeal by a decision in Appeal No. 2541/ICPB/2008 dated
29.7.2008, a show-cause notice was also issued under section 20(1) of the Act. The
matter is now for consideration on the reply dated 16.8.2008 received from the PIO to
the show-cause notice. I have gone through the reply provided by the CPIO.
2. I have gone through the submission made by the PIO. I still hold Branch
Manager responsible for not providing prompt reply to the applicant. Neither the Branch
Manager nor the PIO could justify their action in their comments. Therefore I direct the
CPIO to pay the compensation to the applicant immediately which should have been
paid immediately after the receipt of Commission's decision dated 29.7.2008. The
Branch Manager has been given time only for submission of his explanation. As far as
the explanation is concerned since PIO has indicated the procedure of the Bank in
respect of sanctioning of PMRY loan, I condone the delay with a direction that the
Branch Manager/PIO should provide prompt reply to loan applicants in future.
Let a copy of this decision be sent to the appellant and CPIO.
Sd/-
(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Assistant Registrar
Address of parties :
1.
Mr. S. Lakshmanan, GM & PIO, Indian Bank, Head Office, Customer Service
Cell, 66, Rajaji Salai, Chennai-600001
2. Ms. Sangeetha, Village Kommampattu, Post, Govindapuram, TK & Dist.
Krishnagiri, Tamilnadu-635307
1