Central Information Commission Judgements

Shri.Rajinder Kumar vs National Bank For Agriculture And … on 14 November, 2011

Central Information Commission
Shri.Rajinder Kumar vs National Bank For Agriculture And … on 14 November, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                     Decision No. CIC/SM/A/2011/000717/SG/15648
                                                            Appeal No. CIC/SM/A/2011/000717/SG

Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Rajinder Kumar,
                                            House No. 1064/1, Phase - 10,
                                            Mohali, Punjab

Respondent                           :       Mr. Krishan Jindal
                                             CPIO & CGM,
                                             NABARD,
                                             Plot No. 3, Sector 34 - A,
                                             Chandigarh - 160022

RTI application filed on             :       02/11/2010
PIO replied on                       :       28/12/2010
First Appeal filed on                :       01/01/2011
First Appellate Authority order of   :       Not enclosed
Second Appeal received on            :       11/02/2011

Information sought:
The Senior Auditor/ Auditors Registrar Cooperative Societies, Chandigarh of NABARD Employees
Cooperative USET & Credit Society Ltd, Chandigarh colluded with NABARD Employees
Cooperative USET & Credit Society Ltd's Managing Committee and suppressed corruption- related
information during the audit. This was informed to the Chairman, NABARD by the Appellant vide
letters dated 04/09/2008, 16/09/2008 and 31/10/2008.

The Appellant has sought information regarding the action taken on the three letters along with
complete file notings.

Reply of Public Information Officer (PIO):
The PIO referred to an interim reply dated 03/12/2010 (not enclosed). Copies of relevant file noting in
relation to the Appellant's letter dated 04/09/2010 was attached. The PIO further mentioned that since
the subject matter of the Appellant's letters dated 16/09/2008 and 31/10/2008 was same as that of his
letter dated 04/09/2008, on which a decision was taken, the same was not put up for scrutiny. The PIO
also mentioned that portions of the file notings blocked do not pertain to the Appellant's letters dated
04/09/2008, 16/09/2008 and 31/10/2008.

Grounds for First Appeal:
Dissatisfied with information provided by CPIO.

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

Ground of the Second Appeal:
Dissatisfied with information provided by CPIO.



                                                                                            Page 1 of 2
 Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Krishan Jindal, CPIO & CGM on video conference from NIC-Chandigarh Studio;

The PIO has sent information giving attested copies of page 4, 5, 6 & 7 with most parts blacked
out. The respondent’s contention is that the parts that have been blacked out refers to the other letters
of the Appellant for which he has not sought information in the present RTI application. It is a bad
practice to black out part of the page since it creates suspicion in the mind of the applicants that some
information may have been denied.

Decision:

The Appeal is allowed.

The PIO is directed to provide the attested copies of records without blacking out
the records to the Appellant before 30 November 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
14 November 2011
(In any correspondence on this decision, mention the complete decision number.)(ANP)

Page 2 of 2