Central Information Commission Judgements

Shri.Yogesh Mahajan vs Punjab National Bank on 17 August, 2011

Central Information Commission
Shri.Yogesh Mahajan vs Punjab National Bank on 17 August, 2011
                       Central Information Commission, New Delhi
                               File No.CIC/SM/A/2010/001131
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                           :                                     17 August 2011


Date of decision                          :                                     17 August 2011



Name of the Appellant                     :    Shri Yogesh Mahajan
                                               C­1­117, Lajpat Nagar,
                                               New Delhi - 110 024.


Name of the Public Authority              :    CPIO, Punjab National Bank,
                                               South Delhi Circle, 4th Floor,
                                               Rajendra Bhawan, Rajendra Place,
                                               New Delhi.



        On behalf of the Respondent, Shri Arun Sharma, Manager (Law) was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In our order dated 28 June 2011, we had directed the then CPIO not 

only to provide the information but also to appear before us today to explain the 

reasons for having denied the information so very casually. Today, during the 

hearing,   the   then   CPIO   Sri   JK   Agrawal   did   not   turn   up;   in   his   place,   the 

Manager, Law appeared. He submitted that the desired information had since 

been provided to the Appellant as per the direction of the CIC. Although he had 

certain submissions to make in regard to the response of the then CPIO in this 

matter, in our opinion, it would be appropriate to hear the explanation of the 

CIC/SM/A/2010/001131
officer concerned before we can decide on the question of penalty. Therefore, 

we again direct the present CPIO to forward a copy of this order to the officer 

who was the CPIO at the relevant time with the further direction that that officer 

should appear before the Commission  (Room No. 306, 2nd  Floor, B Wing,  

August Kranti Bhawan, Bhikaji Cama Place, New Delhi – 110 066) on 28  

September   2011   at   10.45   a.m.  either  in   person  or   through  his  authorised 

representative   to   explain   if   he   had   any   reasonable   cause   for   denying   the 

information in such a casual manner. It may be noted that this would be the last 

opportunity for him to present his case. If he fails to appear either in person or 

through   his   authorised   representative   on   the   next   date   or   to   offer   any 

satisfactory explanation, we will proceed to decide on the penalty in terms of 

Section 20(1) of the Right to Information (RTI) Act.

3. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/A/2010/001131