Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Central Information Commission

Mr. C.M. Jagadamma vs Canara Bank on 5 November, 2008

          CENTRAL INFORMATION COMMISSION
                                                                 Appeal No.2975/ICPB/2008
                                                                    F. No. PBA/2008/00611
                                                                         November 5, 2008

             In the matter of Right to Information Act, 2005 - Section 19
                    [Hearing at THIRUVANANTHAPURAM on 17.10.2008 at 11.15 a.m.]


Appellant:            Mr. C.M. Jagadamma

Public authority:     Canara Bank
                      Mr. Thomas Thomas, AGM & CPIO

Parties Present:      For Respondent:
                      Mr. Thomas Thomas, AGM
                      Mr. C. Manokaran, Sr. Manager

                      For Appellant:
                      Mr. C.K. Rishikesan Nair

FACTS:

The appellant has sought information under RTI Act by his letter dated 18.07.2008 addressed to the PIO, Canara Bank, Circle Office, MG Road, Trivandum ("the Bank") asking for copies of the complaints filed by Mr. N.V. Kamath and Ms. Sreedevi R.Thambi who are staff and customer respectively of the Bank against the then Manager Mr. M.V. Viswabhadran. He has also sought for the copies of investigation reports. The PIO by his letter dated 13.8.2007 has given his reply denying the information sought under the provisions of section 8(1)(e) & (j). Not satisfied with this reply the appellant preferred first appeal before the CPIO on 31.8.2007 and the CPIO & DGM has disposed of this appeal by his decision dated 24.9.2007, however, reiterating the decision of the PIO. Aggrieved with the above decisions, the appellant preferred this appeal before the Commission on 21.12.2007. Comments were called for from the public authority vide letter dated 4.7.2008, and have been received from the AA on 23.7.2008. The appellant has also filed his rejoinder on 2.8.2008.

DECISION This case came up for hearing on 17.10.2008, which was attended by the concerned officials of the public authority. The appellant was represented by his representative. During the hearing the AGM who has attended the hearing has stated that after investigation it has been found that there is no merit in the complaint and the case has been closed. I, therefore, direct the APIO-cum-AGM, Circle Office to give a brief detail of the investigation which was conducted against Mr. M.V. Viswabhadran, the then Branch Manager of the Bank and 1 indicating the final outcome of the case to the appellant without disclosing the name of the officer who had given complaint or the name of the officer who had carried out the investigation. This exercise should be completed within 15 days from the date of receipt of this decision.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian) Central Information Commissioner Authenticated true copy :

(Prem Singh Sagar) Under Secretary & Assistant Registrar Address of parties :
1. Mr. Thomas Thomas, AGM & CPIO, Canara Bank, Customer Service Section, MIPD & PP Section, Circle Office, Trivandrum.
2. Mr. C.M. Jagadamma, Munduvadackal House, Eravukadu Ward, Alleppey-

688002 2