Central Information Commission Judgements

Shri.Mukti Nath Rai vs Punjab National Bank on 17 October, 2011

Central Information Commission
Shri.Mukti Nath Rai vs Punjab National Bank on 17 October, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001542
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                 17 October 2011


Date of decision                      :                                 17 October 2011



Name of the Appellant                 :    Shri Mukti Nath Rai
                                           Ex. Clerk cum Cashier, (Punjab National 
                                           Bank, Janta Bazar Branch), S/o. Late Shri 
                                           Heera Lal, Vill - Sahasarawan, PO 
                                           Sahasarawan via Bhagwanpurhat, PS 
                                           Bhagwanpurhat, Distt - Siwan, 
                                           Bihar - 841 408.


Name of the Public Authority          :    CPIO, Punjab National Bank,
                                           Circle Office, Aghoria Bazar,
                                           Distt - Muzaffarpur, Bihar.



        The Appellant was present.

        On behalf of the Respondent, Shri A.K. Barnwal, Chief Manager was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. The   Appellant   was   present   in   the   Siwan   studio   of   the   NIC.   The 

Respondent   was   present   in   the   Muzaffarpur   studio.   We   heard   their 

submissions.

3. The Appellant had sought the photocopy of his own appointment order. 

CIC/SM/A/2010/001542
The CPIO informed him that most of the records maintained in the circle office 

of the bank including the desired information had been destroyed in a fire and, 

therefore, it was not possible to provide a copy of the same.

4. During the hearing, the Appellant submitted that even if there was a fire 

in the circle office, the copy of his appointment order could be found out in the 

digital database maintained by the bank for all its employees or even in the 

branch where he was last posted. In response, the Respondent submitted that 

the bank had computerised the HR details of its employees in 2004 while the 

Appellant himself had been removed from the service of the bank in 2003 and, 

therefore, his personal records had not been computerised. He further clarified 

that his appointment order was also not available in the relevant branch. Thus, 

according to him, the bank does not have the desired record anywhere.

5. If that is so, we direct the CPIO to confirm to the Appellant within 10 

working days of receiving this order in a sworn affidavit this fact, namely, that 

the copy of the appointment order of the Appellant was not available in the 

bank’s records in any of its offices or in its computer database.

6. The appeal is disposed off accordingly.

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

(Satyananda Mishra)
Chief Information Commissioner

CIC/SM/A/2010/001542
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)
Deputy Registrar

CIC/SM/A/2010/001542