Central Information Commission Judgements

Mr.Shiv Kumar Gupta vs Canara Bank on 18 May, 2011

Central Information Commission
Mr.Shiv Kumar Gupta vs Canara Bank on 18 May, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000874
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                       :                                      18 May 2011


Date of decision                      :                                      18 May 2011



Name of the Appellant                 :    Shri Shiv Kumar Gupta
                                           C/o. Smt. Neha H L,
                                           RC Barrack No. 3, Room No.25,
                                           Chembur Colony, Mumbai.


Name of the Public Authority          :    CPIO, Canara Bank,
                                           Legal Section, Recovery Wing,
                                           Head Office, 112, JC Road,
                                           Bangaluru - 560 002.



        On behalf of the Respondent, Shri Hari P.V., Senior Manager was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We had heard this case on the last occasion on 10 February 2011. In 

our order dated 14 February 2011, we had directed that the relevant officer 

from the legal department of the Bank should appear before us and explain his 

role and responsibility in both the delaying and denying the information in this 

case. The brief facts of this case are as under.

3. The Appellant in this case had raised a large number of queries in his 

RTI application, mostly in the form of questions on a variety of matters. The 

CPIO had consulted the legal department which had advised that since the 

Appellant   had   raised   queries,   this   did   not   come   within   the   purview   of 

CIC/SM/A/2010/000874
information  as  defined  in  Section 2(f) of  the Right to  Information  (RTI)  Act. 

Based on this advice, the CPIO had denied the information to the Appellant.

4. The officer concerned from the legal department of the bank submitted 

that they had provided their views on the RTI application within five working 

days of receiving it from the CPIO and, therefore, could not be blamed for any 

delay in the case. On scrutiny of the relevant records, we noted that, indeed, 

the reference had been sent to the legal department late and, obviously, they 

cannot be blamed for any consequent delay. However, the fact remains that the 

opinion given by the legal department was seriously flawed. Besides, the legal 

department   had   not   explained   in   any   detail   as   to   how   the   request   for 

information could be dismissed merely because it was framed in the shape of 

questions and queries. The Respondent argued that the CIC itself had ruled in 

the   past   that   RTI   requests   presented   in   the   form   of   queries   need   not   be 

considered as valid request for information. To say the least, this is a clear 

misreading of the said decision of the CIC. A citizen can ask for information in 

many ways, especially since the Right to Information (RTI) Act does not lay 

down any particular format for seeking information. The bottom line is that the 

request   for   information   should   lead   to   some   available   records.   Therefore, 

whenever a CPIO receives an application requesting for information, he must 

examine   the   request,   irrespective   of   the   form   in   which   it   is   phrased,   to 

determine if it has any relationship to any available records in the possession of 

the public authority. Viewed in this light, many of the queries of the present 

Appellant would clearly fall in the category of information as defined in Section 

2(f) of the Right to Information (RTI) Act. Thus, the opinion given by the legal 

department that none of the queries of the Appellant would fall in the category 

of information is both wrong and decidedly against the spirit of the Right to 

Information (RTI) Act. In fact, it appears as if the legal department tendered 

CIC/SM/A/2010/000874
such opinion only to deny the information to the Appellant.

5. The   Respondent   also   argued   that   the   responsibility   of   the   legal 

department was limited only to giving an opinion and it was for the CPIO to 

finally decide if the information should be disclosed or not. He argued that the 

blame for not disclosing the information could not, therefore, be placed on the 

legal department. There is some merit in this argument. After all, the opinion of 

the legal department was not binding on the CPIO. Thus, the CPIO has also to 

explain why he chose not to disclose the information. In order to resolve this 

matter, we would like to hear the explanation of both the CPIO and the relevant 

officer of the legal department who had dealt with this case.

6. The   case   be   fixed   for   hearing   through   videoconferencing  (NIC,   VC 

Studio State Centre, 7th  Floor, Mini Tower, Visveshwaraya Building, Dr. 

Ambedkar   Veedhi,   Bangaluru.   Contact   Officer:   Shri   M.   Subramanian, 

Scientist­C, Contact No. 080­22863218) on 22 June 2011 at 11.15 a.m. and 

both the CPIO concerned and the officer from the legal department who had 

tendered the opinion that the queries did not amount to information should are 

directed   to   be   present   during   the   hearing   for   offering   their   explanation 

whereafter we would decide on the desirability of imposition of penalty.

7. The case is disposed off accordingly.

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

(Satyananda Mishra)
Chief Information Commissioner

CIC/SM/A/2010/000874
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/2010/000874