Central Information Commission Judgements

Shri.M A Ansari vs Andhra Bank on 20 October, 2011

Central Information Commission
Shri.M A Ansari vs Andhra Bank on 20 October, 2011
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                       Decision No. CIC/SG/C/2011/00906/15249
                                                         Complaint No. CIC/SG/C/2011/000906

Complainant                                 :         Mr. M.A. Ansari
                                                      Chairman
                                                      Consumer Protection Forum
                                                      D 23-712, Gouse Saheb Street
                                                      Bhimavaram, W.G. Dist
                                                      Andhra Pradesh-534201

Respondent                                  :         Central Public Information Officer
                                                      Dy. General Manager
                                                      Andhra Bank
                                                      Zonal Office, K K S Complex
                                                      R R Pet, Eluru, W G District
                                                      Andhra Pradesh-534002

Facts

arising from the Complaint:

Mr. M.A. Ansari filed an RTI application with the PIO, Andhra Bank, DNR
College Branch office, Andhra Pradesh on 21/11/2010 asking for certain information.
However on not having received the complete information within the mandated time, the
Complainant filed a complaint under Section 18 of the RTI Act with the Commission. On
this basis, the Commission issued a notice to the PIO, Andhra Bank, DNR College
Branch office, Andhra Pradesh on 11/08/2011 with a direction to provide the information
to the Complainant and further sought an explanation for not furnishing the information
within the mandated time.

The Commission received a letter dated 02/09/2011 from the Respondent PIO
stating that the RTI Application was submitted in the office of the Branch Manager-DNR
College and the same was not received in the zonal office from the Branch office.
Further, stating that information has been now sent to the Complainant vide letter dated
02/09/2011, copy of which was enclosed. On perusal of the information it has been
observed that no copy of such bank guidelines has been provided, the Complainant has
clearly sought for the copy of guidelines with regard to filling up of customer generated
vouchers.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide the above-said
information to the Complainant before 12/11/2011 with a copy to the Commission.
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,
2005.

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