CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/001101/SG/15090
Appeal No. CIC/SM/A/2011/001101/SG
Appellant : Mr. Ramsingh Adhikari,
Allahabad Bank,
Banswada Branch,
Rajasthan-327001
Respondent : Mr. Alok Tarafdar
CPIO & Dy. General Manager,
Allahabad Bank,
Zonal Office, Bhawani Singh Marg,
Jaipur, Rajasthan
RTI application filed on : 18/11/2010
PIO replied : 13/12/2010
First Appeal filed on : 11/01/2011
First Appellate Authority order : 11/02/2011
Second Appeal filed on : 22/03/2011
RTI Application No 1:
Sl. Information Sought (In Hindi)
1. The Appellant sought information wrt Transfer Policy in Scale I, II, III used in respect of Sri
Ramswarup, Sri Chamanlal Guptaletter Dated 28/10/2006 & 27/11/2006 and in respect of Sri
Ramsingh Adhikari letter dated 12/06/2007, 26/03/2008 &25/05/2008.
2. Do Assistant General Manager, Deputy General Manager or General Manager Allahabad Bank
vested with judicial rights.
3. Action taken on letter Dated 10/03/2010.
4. Action taken on letter Dated 19/09/2009.
5. Do Officers of Bank responsible towards bank or their Seniors.
6. Responsible officers for Transfer, Leave increment, leave rejection etc of Appellant.
RTI Application No 2
Sl. Information Sought (In Hindi) PIO Reply (In Hindi)
1. The Appellant sought information wrt
The Respondent 2 replied that information
Transfer(Rotation) Policy/Promotion Policy in Scale I, wrt Transfer(Rotation) Policy/Promotion
II, III in force wrt regional or Head office also regarding
Policy in Scale I, II, III in force wrt
age factor for such policy. regional or Head office also regarding age
factor for such policy comes under the
pueview of Head office only.
2. The last 20 years details of all the officers working in No such information was claimed to be
Scale I, II, III: collected by the Respondent.
Name, Scale, Date of Appointment in Bank, Date of
Promotion, Years spent in Home District, Years spent
in home Region, Years spent outside Home District
3. From when Appellant deem to be in Jaipur region. From the date of submission of joining
report at Amrapura Branch.
4. Who (Jaipur/Chandigarh) will sanction holidays wrt Before 29/03/2008 Chandigarh and after
Appellant as before July 2008 also sought related rule? that Jaipur Region.
5. Why Appellant was not informed on time in May 2008 Information already provided vide letter
regarding promotion? dated 06/12/2008.
6. Reason for discriminatory behavior as per letter dated No Discrimination done.
01/04/2010 & 21/04/2010.
7. Why Annual Salary Increment was not granted in the Due to non classification of holidays from
year may 2008 & may 2009? 30/03/2008 to 12/07/2008 no Annual
Salary Increment was granted.
8. Action taken on letter dated 19/07/2010. Self Explanatory from Appellant letter to
regional office Banswada addressed to
Branch Manager & Dated 19/07/2010.
9. Action taken on letter dated 25/07/2008. No Discrimination done.
10. Do Branch Manager can directly send his leave Yes
application to regional office?
11. Reason for discrimination vide letter dated 11/02/2010 No Discrimination done.
&19/02/2010.
PIO Reply:
The Respondent replied that no such information was held with Respondent.
Grounds for First Appeal:
-The Appellant mentioned that incorrect information was provided as clear from subject of appeal.
Order of the First Appellate Authority:
The FAA (in both cases) while dismissing the Appeal find it without any ground and thus infructuous.
Grounds for Second Appeal:
- The Appellant was not provided with the desired Information in time as Appellant found information
unclear and equivocal, also not satisfied with the information provided.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Mr. Alok Tarafdar, CPIO & Dy. General Manager on video conference from NIC-Jaipur;
The respondent states that he has provided the complete information as per records to the Appellant.
The Appellant appears to have certain grievances for which he should approach the relevant forum.
Decision:
The Appeal is disposed.
The information available on the records appears to have 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
07 October 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)