Central Information Commission Judgements

Shri.Dinesh Kumar vs Banking Division on 20 December, 2010

Central Information Commission
Shri.Dinesh Kumar vs Banking Division on 20 December, 2010
                        Central Information Commission, New Delhi
                              File No.CIC/SM/A/2010/000832 
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                20 December 2010


Date of decision                      :                                20 December 2010



Name of the Appellant                 :       Shri Dinesh Kumar
                                              S/o. Shri Hukum Singh,
                                              D­16, HIG, Dindayal Nagar­1,
                                              Moradabad.


Name of the Public Authority          :       CPIO, Prathama Bank,
                                              Head Office, Ram Ganga Vihar,
                                              Phase - II, Moradabad, U.P.



        The Appellant was present in person.

        No one was present on behalf of the Respondent.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

Section 8(1)(h) ­  CPIO is directed to provide information.  

CIC/SM/A/2010/000832 

2. The Appellant was present in person.  The Respondent was not present. 

Although the Respondent had requested for adjournment of the case, we did 

not think it proper to adjourn it since the request for adjournment was received 

very late and the Appellant had already reported.  We heard the submissions of 

the   Appellant   and   carefully   perused   the   RTI­application   as   well   as   the 

information   provided   by   the   CPIO.     Out   of   the   six   queries   made   by   the 

Appellant, the CPIO had provided adequate information against four of them. 

However, in regard to his first and fourth queries, the information provided by 

the CPIO does not seem to be adequate.  For example, he had wanted to know 

the basis for computing the total loss caused by his actions.  In response, the 

CPIO had merely indicated a total financial loss of Rs.37.35 lakhs, but he had 

not   provided   any   further   details   regarding   the   break­up   of   this   amount. 

Similarly, in response to his fourth query, the CPIO had refused to disclose the 

copy of the preliminary enquiry report conducted by some officers of the Bank 

on   the   ground  that  this  was  exempt  under  Section  8(1)  (h)  of  the  Right  to 

Information (RTI) Act.  

3. The Appellant reported that the disciplinary proceedings were now over 

and   that   he   had   been   terminated   from   the   services   of   the   Bank.     In   the 

background   of   this,   we   do   not   see   any   difficulty   in   disclosing   the   desired 

information.  Therefore, we direct the CPIO to provide to him within 10 working 

days from the receipt of this order (a) the break up of the total financial loss 

caused by his actions including any documentary evidence in this regard and 

(b) copy of the preliminary enquiry report conducted by certain officers of the 

Bank regarding the disputed Current Account No. 02/04.

4. The case is disposed of accordingly.  

CIC/SM/A/2010/000832 

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

(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2010/000832