Central Information Commission Judgements

Shri. B Nagaraja Bhat vs Syndicate Bank on 10 October, 2011

Central Information Commission
Shri. B Nagaraja Bhat vs Syndicate Bank on 10 October, 2011
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                    Decision No. CIC/SM/A/2011/001374/SG/15119
                                                           Appeal No. CIC/SM/A/2011/001374/SG

Relevant facts emerging from the Appeal:

Appellant                            :     Mr. B. Nagaraja Bhat,
                                           25, Kolambe, Bailur,
                                           Udopi, Karnataka

Respondent                           :     Mr. R. Subramanian
                                           PIO & Dy. General Manager,
                                           Syndicate Bank
                                           Law Cell, Regional Office,
                                                                                       Udupi-576101

RTI application filed on             :     17/02/2011
PIO replied on                       :     07/03/2011
First Appeal filed on                :     12/03/2011
First Appellate Authority order on   :     28/03/2011
Second Appeal received on            :     11/05/2011

Sl.                     Query                                          Reply of PIO
1.    Please provide the copy of the authority/     Concerned PIO replied that the transaction
      permission/ consent obtained from me by       reported by you in your RTI application pertaining
      your bank officials for making the            to Rs 417/- by pension are carried out at the
      following transactions(list as shown in       catholic centre branch as per the "Monthly
      application)in    my     SB    a/c     No.    Statement of Pension Payments Reconciliation of
      01102010008667;                     name,     Bank Accounts/Pension Scroll" received from the
      designation/address of your bank officials,   Employee Provident Fund Organisation. Please
      who have made/ authorized the said            note that Smt. Nathalia Saidana who is also our
      transactions.                                 customer is receiving this pension from the said
                                                    organization. However, in the said pension scroll
                                                    the account number of Smt. Nathalia Saldana is
                                                    mentioned     as    0110201.8667      instead    of
                                                    0110.201.86670. As a result of wrong account
                                                    number while uploading pension under GEFU
                                                    system, the said amount of Rs 417 has been
                                                    credited inadvertently by the system to the account
                                                    number 0110.201.8667 as and when the pension
                                                    was received by the branch.
2     Please provide the copy of the                Concerned PIO replied that the error was noticed
      authority/permission/consent obtained from    and the branch has rectified the same on
      me for debiting a sum of Rs. 1668 to my       17.12.2009 by debiting the wrongful credit
      SB a/c No. 01102210039207 on 5-2-             amount. Our Catholic Centre Branch confirms us
      2001and for crediting the same to my SB       that, you are orally informed of the wrong credit
      No. 01102010008667 ;name, designation,        and thereafter the breach has debited the said
      address of your bank officials, who have      amount from your account.
      made/authorized the said transactions in my
      account.
3     Please provide the copy of the authority/ Concerned PIO replied that since the EPF Dept.
                                                                                    Page 1 of 3
       permission/consent, obtained from me for        was sending the pension scroll under the same
      withdrawing Rs 417 in excess on 17-12-          account number , the mistake has crept in on
      2009 from my SB No. 01102010008667              09.10.2010, 01.01.2011. i.e. the pension amount of
      and Rs 417 in excess on 5-2-2011;               Rs 417 pertaining to Smt. Nathalia Saldna
      name/designation/address of your officials      erroneously credited to your account. Again by
      who made/authorized the said entries; copy      noticing the error , the branch has debited Rs. 1668
      of bank rules permitting your said officials    inadvertentky instead of Rs. 1251-(417*3) on
      to make such authorized withdrawal from         05.02.2011. the difference amount of Rs 417-
      my account.                                     (1668-1251=417) was re-credited to your account
      Name/designation/address of the officials       on 22.02.2011.
      responsible to reimburse the said amount to
      me with interest/cost.
      Time limit fixed by bank rules to reimburse
      the unauthorized debits to my a/c to me.
4     Please provide the information about the        Concerned PIO replied that please note that on
      name/designation/address of the officials       receipt of your RTI application, the branch has
      who have debited a sum of Rs 1668 to my         informed us that they have checked verified
      SB No. 01102010008667 on 5-2-2011 first         account number 0110.201.8667 belonging to you
      and then credited Rs 1668 immediately and       from 01.01.2003 to 23.02.2011 and found that an
      made me to suffer by SC for overdrawal ofd      amount of Rs 417 was wrongly credited to your
      Rs 17;                                          account instead of the said account of Smt.
      Name/designation/address of the officials,      Nathalia Saldana on 19.02.2007 and is still in
      who have to reimburse the said amount of        credit of your account.
      Rs 17 with interest.
      Copy of your bank rules permitting your
      said officials t make such transactions cause
      loss to customer.
5     Please provide the information about the        Concerned PIO replied that the information sought
      name/designation/address of the officials,      by you in point no.3 of your application is an
      who have debited my SB No.                      account of debit balances mentioned in the account
      01102010008667 of the list as I the             for the charged period. Please note that the said
      application.                                    charges are debited by the system itself when the
                                                      applicable minimum balance in not mentioned.
6     Please provide the information copy of the      Concerned PIO replied that since wrong credit
      rules of your bank permitting your officials    were given to your account the same were rectified
      to make mockery of me, when I requested         by debiting your account which was informed to
      them to clarify the position; copy of the       you as reported by the branch and you free to
      rules of your bank permitting your officials    approach our branch for further clarification in the
      to telephone to my employer and force me        matter.
      not to complain in the matter to you.

Grounds for the First Appeal:
Reply of the PIO was dissatisfactory.

Order of the First Appellate Authority (FAA):
The FAA ordered that PIO has furnished all the information sought by you and also requested you to
approach the branch for further clarification, if any. I do not find any fault with the reply of the PIO.
Hence, furnishing the information free of cost at her cost does not arise.

Ground of the Second Appeal:
Information furnished by the FAA, was vague and not satisfactory.




                                                                                             Page 2 of 3
 Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. B. Nagaraja Bhat on video conference from NIC-Udupi Studio;
Respondent : Mr. R. Subramanian, PIO & Dy. General Manager on video conference from NIC-

Udupi;

The PIO has given the information and the explanation that a pension amount of another
account holder had been wrongly credited to the account of the Appellant. When this mistake was
discovered the bank has debited the said account for the amount. The Appellant is seeking a rule by
which this can be done. The PIO states that there is no specific rule but this is an administrative
decision taken in the normal course of business.

Decision:

The Appeal is disposed.

The PIO is directed to provide the information as directed above to the appellant
before 30 October 2011.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
10 October 2011
(In any correspondence on this decision, mention the complete decision number.) (ved)

Page 3 of 3