Central Information Commission
            Complaint No.CIC/SM/C/2009/000152 dated 10-04-2008
              Right to Information Act-2005-Under Section (18)
                                                      Dated: 15 December 2009
Name of the Complainant              :   Shri Vishwanath Tiwari
                                         13/174, Indra Nagar,
                                         Lucknow.
Name of the Public                   :   CPIO, Punjab & Sind Bank,
Authority                                Zonal Office, Lalbagh,
                                         Lucknow.
         The Complainant was not present in spite of notice.
         On behalf of the Respondent, the following were present:-
         (i)      Shri P.S. Sikka, Appellate Authority,
         (ii)     Shri Manider Singh, CPIO
2. In this case, the complainant had, in his application dated 10 April
2008, raised a number of queries regarding the various practices followed by
the Bank in the matter of recovery of charges, deductions, passbook and
inspection. The CPIO replied on 6 May 2008 providing the desired
information including the copies of the relevant circulars on the subjects.
Not satisfied with this reply, the Appellant approached the first Appellate
Authority on 5 June 2008. That authority disposed of this appeal in his order
dated 23/28 June 2008 in which while endorsing the information already
provided by the CPIO, he further directed him also to provide the copies of
some other circular. The CPIO, it appears, complied with these orders.
Nevertheless, the Appellant had chosen to come before the CIC claiming
that the information provided to him is unsatisfactory.
3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Lucknow
studio of the NIC. We heard his submissions. He explained that the
information already provided to the Appellant covered all his queries. After
carefully perusing the circulars sent by the CPIO, we feel that these are
CIC/SM/C/2009/000152
sufficient and nothing more need be provided. The case is, thus, disposed
off.
4. 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/SM/C/2009/000152