CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000436
Dated, the 29 October, 2010.
th
Appellant : Shri Somvir Singh
Respondent : State Bank of India, Chandigarh
s
This matter came up for hearing on 08.10.2010 pursuant to
Commission’s notice dated 17.09.2010. Appellant was present in person,
while the respondents were represented by Shri Devinder Singh, AGM
(Law).
2. Appellant, through his RTIapplication dated 21.07.2009, asked for
a large number of information pertaining to a certain compassionate
appointment in the year 1998. To add to it, many other information such
as number of employees as well as officers of the Bank who died since
May, 1988 was also asked.
3. CPIO, through his reply dated 07.09.2009 and another dated
05.11.2009, (following Appellate Authority’s order dated 31.10.2009),
provided to the appellant a vast array of information pertaining to his
queries. The information listed at Sl.Nos.1 to 10 in appellant’s RTI
application was provided. Other information could not be provided
because it was either not available, or was not kept in the form in which it
was requested and collecting it for the period from 1988 till today would
be wellnigh impossible. The information was regarding thirdparties.
CIC_AT_A_2010_000436_M_45061.doc
Page 1 of 2
4. Appellant has stated that information volume, as made out by the
respondents, was not as large as stated. He wanted it only for a single
Division and not for the whole Zone.
5. I am in agreement with the respondents that sufficient information
has been provided to appellant relating to his queries and what has not
been provided is either unavailable, or is not available in the form
requested and creating information was not required under the RTI Act.
6. In view of the above, this appeal cannot be allowed. Closed.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000436_M_45061.doc
Page 2 of 2