Central Information Commission
Adishwar Jain vs Punjab National Bank on 16 February, 2023
Author: Suresh Chandra
Bench: Suresh Chandra
के ीयसूचनाआयोग
Central Information Commission
बाबागंगनाथमाग,मुिनरका
Baba GangnathMarg, Munirka
नईिद ी, New Delhi - 110067
ि तीयअपीलसं ा / Second Appeal No. CIC/PNBNK/A/2018/139020
Adishwar Jain ... अपीलकता /Appellant
VERSUS
बनाम
CPIO, Punjab National Bank,
Ludhiana. ... ितवादीगण /Respondents
Relevant dates emerging from the appeal
RTI :23.01.2018 FA : 05.03.2018 SA : 12.06.2018 CNC: 10.11.2021
CPIO : 12.02.2018 FAO : 16.03.2018 Order : 04.11.2020 Hearing:10.11.2022
CORAM:
Hon'ble Commissioner
SHRI SURESH CHANDRA
ORDER
(15.02.2023)
1. The issue under consideration is the complaint of non-compliance (CNC) of CIC's order dated 04.11.2020 in this matter.
2. an application dated 23.01.2018 under the Right to Information Act, 2005 (RTI Act) before the Central Public Information Officer (CPIO), Punjab National Bank, Ludhiana, seeking aforesaid information. The CPIO replied on 12.02.2018:-
• Appellant sought documents relating to SARFAESI matter before the Court of District Magistrate in the matter of Punjab National Bank v Sundesh Springs Pvt. Ltd.
The CPIO replied on 12.02.2018. Dissatisfied with the response of the CPIO, the appellant filed first appeal dated 05.03.218. The First Appellate Authority disposed of the first appeal vide order dated 16.03.2018. Aggrieved by this, the appellant has filed a second appeal Page 1 of 5 dated 12.07.2018 before the Commission which was under consideration and the Commission vide order dated 04.11.2020 passed the following directions:
"6. The Commission after adverting to the facts and circumstances of the case, hearing both the parties and perusal of records, observes that the appellant sought information which was in the custody of District Magistrate viz documents relating to SARFAESI matter before the Court of District Magistrate in the matter of Punjab National Bank v Sundesh Springs Pvt. Ltd. The documents which are part of court proceedings before any court are public documents and the same may be procured by following the procedure in vogue in that court. Thus the respondent bank may not be the custodian of the record. Moreover, the appellant has failed to establish that he was not a third party as he failed to procure board resolution. It may not be out of place to mention the observations of the Hon'ble Supreme Court in Chief Information Commissioner vs. High Court of Gujarat:
"We do not find any merit in the above submission and that such cumbersome procedure has to be adopted for furnishing the information/certified copies of the documents. When there is an effective machinery for having access to the information or obtaining certified copies which, in our view, is a very simple procedure i.e. filing of an application/affidavit with requisite court fee and stating the reasons for which the certified copies are required, we do not find any justification for invoking Section 11 of the RTI Act and adopt a cumbersome procedure. This would involve wastage of both time and fiscal resources which the preamble of the RTI Act itself intends to avoid."
6.1. In view of the foregoing observations, the Commission notes that the appellant has an alternative effective machinery to obtain the documents by approaching the Tribunal. That being so, there appears to be no infirmity with the reply given by the CPIO vide letter dated 12.02.2018 and the information may be made available only if a copy of Board Resolution is provided by the appellant. With these observations and directions, the appeal is disposed of."
Page 2 of 53. The appellant vide letter dated 10.11.2021 filed complaint for non-compliance of the order of the Commission dated 20.08.2020.
4. In compliance of the order of the Commission, the CPIO vide letter dated 28.12.2021 replied that order of the District Magistrate was a public documents and could be obtained from the office of the District Magistrate and they claimed exemption under section 8 (1) (h) of the RTI Act.
Hearing on 10.11.2022
5. The appellant attended the hearing through video conference and the respondent remained absent despite notice.
5.1. The appellant inter alia submitted that as per the instructions of the Hon'ble commission, he had provided copy of the resolution to the CPIO vide letter dated 30.11.2020. However, the respondent had not provided the information till the date of hearing. He further informed that there was no investigation pending in the above matter therefore the exemption claimed by the respondent was not sustainable in the eyes of law.
6. The Commission after adverting to the facts and circumstances of the case, hearing the appellant and perusal of records, observed that the respondent failed to comply with the directions given by the Commission. The respondent vide letter dated 28.12.2021 denied the information under section 8 (1) (h) of the RTI Act. The appellant during the course of hearing submitted that there was no investigation pending in his matter. Therefore, the exemption claimed was not sustainable in the eyes of law. The respondent remained absent in spite of written notice being served upon them. In view of the above, Shri Rajesh Kumar, the then CPIO (as on 04.11.2020), Shri Rakesh Walia, the present CPIO, are show caused to explain as to why maximum penalty under Section 20(1) of the RTI Act should not be imposed upon each of them. The present CPIO is given a responsibility to serve this show cause order to the then CPIO and secure their written explanations and also ensure their attendance on the next date of hearing. All the written Page 3 of 5 explanations (from the CPIOs) should reach the Commission within three weeks. Further, the respondent is also directed to revisit RTI application and provide the revised information/reply as directed by the Commission in its order dated 04.11.2020, within four weeks of the date of receipt of this order.
Copy of the decision be provided free of cost to the parties.
Sd/-
(Suresh Chandra) (सुसुरेशचं ा) ा Information Commissioner (सूसूचनाआयु ) दनांक/ Date:15.02.2023 Authenticated true copy (अिभ मािणतस यािपत ित) आर (R. Sitarama Murthy) ( . सीताराममू त ) Deputy Registrar (उपपंजीयक ) 011-26181927(०११-२६१८१९२७) Addresses of the parties:
CPIO :
PUNJAB NATIONAL BANK Circle Office, 5, Ferozepur Road, Ludhiana - 141 001 (present CPIO is requested to serve The copy of the order to the then CPIO and Shri Rakesh Walia, the present CPIO and secure written explanations) THE F.A.A, PUNJAB NATIONAL BANK, Circle Office, 5, Ferozepur Road, Ludhiana - 141 001 Shri Rakesh Walia, the present CPIO PUNJAB NATIONAL BANK Circle Office, 5, Ferozepur Road, Ludhiana - 141 001 Page 4 of 5 The CPIO (for serving to Shri Rajesh Kumar, the then CPIO (as on 04.11.2020), PUNJAB NATIONAL BANK Circle Office, 5, Ferozepur Road, Ludhiana - 141 001 ADISHWAR JAIN Page 5 of 5