Central Information Commission Judgements

Shri. Prafulla Chet vs Allahabad Bank on 21 September, 2011

Central Information Commission
Shri. Prafulla Chet vs Allahabad Bank on 21 September, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                      Decision No. CIC/SM/A/2011/000662/SG/14726
                                                              Appeal No. CIC/SM/A/2011/000662/SG

Relevant facts emerging from the Appeal:

Appellant                           :      Mr. Prafful Chait,
                                           S/o Subhash Chandra Chet,
                                           R/o Station Road behind Allahabad Bank
                                           Mainpuri, UP

Respondent                          :      Mr. R. K. Sharma,
                                           PIO & AGM
                                           Allahabad Bank,
                                           Mandleem Office,
                                           1/142, Babu Gulab Rai Marg,
                                           Delhi Gate, Agra- 282002, UP

RTI application filed on            :      04/10/2010
PIO replied on                      :      01/11/2010
First Appeal filed on               :      08/11/2010
Second Appeal received on           :      02/02/2011

Sl.                          Information sought                                      Reply of PIO
      Outside the main entrance of your branch, a generator set is being   The use of generator is being
1.    installed to provide electricity supply to. The land on which this   done for the convenience of the
      generator is being installed is public land. Has a no objection      customers. In this regard, the
      certificate been taken from District Collector Mainpuri, PWD         District Collector, Municipal
      Mainpuri, Municipal Council Mainpuri? If yes, please provide         council, PWD etc have been
      information regarding same.                                          notified.
      The use of generator on a public land is causing sound and air
2.    pollution. Has a no-objection certificate been taken from Uttar      No
      Pradesh Pollution Control board?
      The cycle stand on a public land outside the branch is being           The cycle stand is being
3.    operated by fencing from both sides. Has the owner/manager of        operated for the safety of
      the cycle stand taken permission from the branch and local           vehicles of staff and the
      Government?                                                          customers.

Grounds for the First Appeal
Unsatisfactory, misleading and wrong information has been provided.

Order of the First Appellate Authority (FAA):
Not enclosed.

Grounds of the Second Appeal:
Wrong, misleading and incorrect information has been provided,
 Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Prafful Chait on video conference from NIC-Mainpuri Studio;
Respondent: Mr. Pradeep Kumar Sr. Manager representing Mr. R. K. Sharma, PIO & AGM on video
conference from NIC-Agra Studio;

The information available on the records has been provided by the PIO. The Appellant now wants
further information for which he will have to file another application.

Decision:

The appeal is disposed.

The information has been provided.

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
21 September 2011
(In any correspondence on this decision, mention the complete decision number.)DIS