Central Information Commission
File No.CIC/SM/A/2010/000322
Right to Information Act2005Under Section (19)
Dated: 7 October 2010
Name of the Appellant : Shri S C Aggarwal
Bapu Niwas, 165,
Jain Nagar Khera,
Firozabad, U.P.
Name of the Public Authority : CPIO, Punjab National Bank,
Punjab National Bank,
Zonal Office,
Agra.
The Appellant was present in person.
On behalf of the Respondent, Shri Anurag Singh Kushwaha, Manager
(Law) was present.
2. We heard this case through videoconferencing. The Appellant was
present in the Firozabad studio of the NIC. The Respondent was present in the
Agra studio. We heard their submissions.
3. The Appellant submitted that the CPIO had not provided him with
adequate information. We carefully perused the contents of the RTI application
as well as the reply of the CPIO. While the Appellant had sought information
regarding the rules and regulations governing the deduction of tax at source,
exchange of soiled/damaged currency notes, daily timetable of the branch,
sanction of loan for purchase of vehicles and for education and the timing for
making entries in the passbooks of the customers, the CPIO had given some
clarification/information against only some of the queries. For some others, he
had referred the Appellant to the website of the bank where the desired
information was apparently available. The Appellant submitted that he was not
in a position to get the desired information from the website of the bank as he
did not have access to Internet.
4. In the light of the above, we direct the CPIO to provide to the Appellant
within 10 working days from the receipt of this order, the following information:
i) photocopy of the order/rules based on which the bank deducts tax at source;
ii) photocopy of the Citizen Charter followed by the bank;
iii) photocopy of the guidelines/rules followed by the bank for the exchange of
soiled/damaged currency notes;
iv) photocopy of the guidelines for sanction of loan for purchase of vehicle and
for education;
v) photocopy of the order laying down the timetable to be followed by the
branches; and
vi) daily timing for making entries in the customer passbooks.
5. The Appellant complained that the branch of the bank did not display the
names of the CPIO and the Appellate Authority and, therefore, the citizens had
no knowledge where to approach for seeking information. If it is so, we strongly
advise the CPIO to ensure that in every branch of the bank in his jurisdiction,
the names of the CPIO and the Appellate Authority are prominently displayed
without any further loss of time and certainly within 15 working days from the
receipt of this order.
6. The appeal is accordingly disposed off.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
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)
Assistant Registrar