Central Information Commission
Appeal No.CIC/PB/A/2008/00915-SM dated 27-03-2008
Right to Information Act-2005-Under Section (19)
Dated: 8 September 2009
Name of the Appellant : Shri Surender Singh
14/590, Indira Nagar,
Lucknow.
Name of the Public Authority : CPIO, Allahabad Bank,
Head Office, 2, Netaji Subhash Road,
Kolkata- 700 001.
The Appellant was present in person.
On behalf of the Respondent, Shri Mirza, was present.
2. In this case, the Appellant had, in his application dated March 27,
2008, requested the CPIO for a number of information regarding the action
taken on his complaints to the competent authorities in the Bank regarding
payments made against two cheques on allegedly forged signature and
whether the signatures on the cheques and the specimen signature
maintained in the Bank matched. The CPIO replied on May 3, 2008 and
informed that the payment made by the Branch appeared to be in order and
that the queries made in paragraphs 2 to 9 did not amount to information.
In the meanwhile, the Appellant had approached the first Appellate
Authority on May 1, 2008 alleging that no information was provided to him
within the stipulated period. The Appellate Authority dismissed the appeal
after concurring in the decision of the CPIO. The Appellant has challenged
this order in his second appeal.
3. We heard the case through videoconferencing. The Appellant was
present in the Lucknow studio of the NIC whereas the Respondent was
present in the Kolkata studio. After hearing both the sides, we are of the
view that the CPIO must provide the following additional information:
i) photocopies of the relevant office notes/file in which his
CIC/PB/A/2008/00915-SM
complaints as cited in his application had been processed and
considered;
ii) photocopies of the documents including the cheques cleared by
the competent authority in the Branch at the time of making payment
against the said cheques;
iii) a categorical statement on whether the competent authority had
found the signatures on the cheques to have matched with the
specimen signature available in the Bank while clearing the cheques
for payment.
4. We direct the CPIO to provide to the Appellant the above information
within 10 working days from the receipt of this order. The case is thus
disposed off.
5. 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
CIC/PB/A/2008/00915-SM