Central Information Commission Judgements

Mr.Prakash Pande vs Reserve Bank Of India on 24 November, 2010

Central Information Commission
Mr.Prakash Pande vs Reserve Bank Of India on 24 November, 2010
                   Central Information Commission, New Delhi
                          File No.CIC/SM/A/2010/000681
                Right to Information Act­2005­Under Section  (19)



Date of hearing                     :                                 24 November 2010


Date of decision                    :                                 24 November 2010


Name of the Appellant               :       Shri  Prakash Pande, 
                                            3­4­215/A, Flat No. 202, 
                                            Kanchiguda Station Road, 
                                            Hyderabad


Name of the Public Authority        :       Central Public Information Officer,
                                            Reserve Bank of India, 
                                            Department of Banking Supervision, 
                                            Central Office, Centre 1, Cuffe Parade, 
                                            Colaba, Mumbai ­ 400005


       The Appellant was present in person.

       On behalf of the Respondent, Shri Unnikrishnan, CPIO, was present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal accepted

Elements of the decision:

Directed the CPIO to provide information 

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Hyderabad studio of the NIC. The Respondent was present in the 

Mumbai studio.

CIC/SM/A/2010/000681

3. We  heard  their  submissions.  The  Appellant  had  sought  a   number  of 

information regarding the alleged irregularities in the IPO of the UCO Bank. 

Between the CPIO and the Appellate Authority, much of the information had 

been disclosed. However, the CPIO had not agreed to disclose the names of 

the   employees   and   officers   found   responsible   for   the   alleged   irregularities. 

During   the   hearing,   the   Appellant   submitted   that   until   these   names   were 

disclosed, the interested public would not be in a position to take any further 

action   in   the   matter   and   in   public   interest,   this   should   be   disclosed.   The 

Respondent argued that the names of account holders et cetera should not be 

disclosed as the RBI held the information in a fiduciary capacity.

4. After   hearing   the   submissions   of   both   the   parties   and   carefully 

considering the facts of the case, we fail to agree with the arguments of the 

Respondent.   After   all,   if   it   is   admitted   that   certain   irregularities   had   been 

committed in the IPO and a penalty was imposed by the RBI on the Bank, we 

do   not   see   any   reason   why   the   names   of   the   officers   and   employees 

responsible for the irregularities should not be placed in the public domain. In 

fact, such disclosure would lead to greater transparency and accountability.

5. In view of this, we now direct the CPIO to provide to the Appellant within 

10 working days from the receipt of this order the names of the officers and 

individuals of the UCO Bank and any other organisation/institution whom the 

RBI had found to be responsible for the said irregularities in the IPO of the UCO 

Bank.

6. With the above direction, the appeal is disposed of.

CIC/SM/A/2010/000681

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

(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2010/000681