1
              Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi110066
     Telefax:01126180532 & 01126107254 websitecic.gov.in
            Appeal : No. CIC/AT/A/2010/000806DS 
 Appellant /Complainant        :       Sh. Krishna Mahto, 
Chhapra (Bihr)      
Public Authority               :    SBI, Chhapara/Patna
                               (Shri Varun Kumar & Sh. 
Himanshu 
                               Shukla - through 
videoconferencing) 
Date of Hearing                :       07 July 2011  
Date of Decision               :       07 July 2011
Facts
:
1. The  applicant  presented  RTI application  dated  8 
February   2010   before   the   CPIO,   State   Bank   of   India, 
Regional Business Office, Chapra vide which he sought 
information   regarding   arrears   of   amount   of   pension 
due to him on account of revision of pension by the 
government   with   effect   from   1   January   1996   etc  – 
enclosed herewith as Annexure A .
2. Vide   CPIO   order   dated   10   May   2010   and   29   July 
2010 appellant was provided information which did not 
satisfy him.
3. Appellant   preferred   appeal   dated   17   May   2010 
before the first appellate authority.
4. Matter was decided vide FAA order dated 21 July 
2010.
5. Appellant   preferred   second   appeal   before   the 
Commission.   Matter   was   heard   today   through 
videoconferencing.   Respondent   was   present   as   above 
and heard from Patna. Appellant made submissions from 
Chapra. Appellant stated that he had personally seen 
the file pertaining to his pension at the Ekma branch 
office of SBI. Respondent submitted that part of the 
documents and information sought by the appellant was 
   Appeal : No. CIC/AT/A/2010/000806DS 
 
 2
at   their   Varanasi   branch   where   the   appellant   had 
served   previously   and   that   the   Varanasi   office   had 
informed   them   that   the   documents   pertaining   to   the 
appellant’s   pension   were   not   available   with   them. 
Appellant   stated   that   he   had   never   been   released 
arrears   of   pension   due   to   him   from   the   Varanasi 
branch.
Decision notice
6. Commission   cannot   accept   a   mere   statement   from 
the   Varanasi   office   that     the   papers   are   not 
traceable.   Accordingly   Commission   directs   respondent 
to ensure that all papers retaining to the pension of 
the appellant at Varanasi and Ekma offices are traced 
for   which   four   weeks   time   is   provided.   Varanasi 
office   will   then   transfer   all   the   documents   to   the 
Ekma   office   and   opportunity   of   inspection   of   the 
documents   will   be   provided   to   the   appellant   within 
one week thereafter. In case Varanasi office fails to 
find   the   relevant   papers,   the   CPIO   will   be   required 
to   submit   affidavit   to   the   Commission   regarding   the 
destruction   of   these   documents   along   with   the   rules 
under   which   they   were   destroyed   with   copy   to   the 
appellant. 
 (Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 
Copy to:
1. Shri Krishna Mahto
Village + PO – Bareja (Saran)
District – Chhaapra841209 (Bihar)
2. The CPIO
Regional Mnager, SBI
Regional Business Office,
   Appeal : No. CIC/AT/A/2010/000806DS 
 
 3
 Near Rajenra Stadium, Dak Bunglow Road
Chhaapra841301 (Bihar)
3. The Appellate Authority
General Manager (Network1)
  State Bank of India, Local HO, 5th Floor
Western Gandhi Maidan
Patna800001 (Bihar)
 
    Appeal : No. CIC/AT/A/2010/000806DS