CENTRAL INFORMATION COMMISSION
B-Wing, 2nd Floor, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No.2569/ICPB/2008
F. No. PBA/08/0308
July 30, 2008
In the matter of Right to Information Act, 2005 - Section 19
[Hearing on 17.7.2008 at 5.30 p.m.]
Appellant: Mr. Satyan Arya
Public authority: Canara Bank
Mr. J. Venkataraman, AGM & CPIO
Mr. M. Palaniappan, DGM & Appellate Authority
Parties Present: For Respondent:
Mr. J. Venkataraman, AGM
Appellant not present.
FACTS
:
The appellant has sought information under RTI Act by his letter dated 30.4.2007
addressed to PIO, Canara Bank, Bhopal requesting for certain copies of statement of
accounts pertaining to Nirmal State Vikas Samiti held in the said Bank and he is
requesting this information as a co-occupant of Nirmal State Vikas Samiti. The CPIO
furnished his reply dated 19.7.2007 by which he informed the appellant this information
is personal information pertaining to third party and the disclosure of this is exempted
under section 8(1)(j) of the RTI Act. The appellant filed appeal vide letter dated 1.8.2007,
which was disposed of by the AA on 25.08.2007 and the AA has stated the PIO’s reply is
in order in denying the information and therefore the AA has also reiterated the stand
taken by the PIO, Circle Office, Bhopal. This has resulted in filing of this appeal before
the Commission on 10.12.2007. Comments were called for vide letter dated 2.5.2008,
which was received from CPIO/AA on 23.5.2008.
DECISION:
2. This case came up for hearing on 17.7.2008, which was attended by Asstt. General
Manager-cum-PIO of Bhopal. I have gone through the RTI application and other replies
received in this connection. The appellant is requesting information pertaining to the
details pertaining to Nirmal State Vikas Samiti as the co-occupant of the Samiti. The
stand taken by the CPIO and AA is this information is third party information and this
information cannot be given by the Bank since this information is pertaining to one of its
customers and they have to maintain confidentiality of the accounts of its customers
therefore the information was rejected under section 8(1)(e) and 8(1)(j) of the RTI Act.
In the comments, they have also cited the decision given by the Commission in respect of
such matter on two occasions. In the comments it has also been stated the appellant has
1
not submitted any proper authority issued by the management committee to obtain the
requested information. I, therefore, advise the appellant in case if he is interested in
collecting this information though he has stated he is co-occupant of the Samiti, it will
not entitle him to collect the information on behalf of the Samiti since he is not one of the
designated officers of the Samiti to collect the information. Therefore, he is advised to
submit proper authority letter issued by the management committee to obtain this
information on their behalf. In case if he produces one such letter of authority he will be
provided with that information by the CPIO within 15 days from the date of receipt of
this decision. On the above lines, the appeal is disposed of.
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. J. Venkataraman, AGM & CPIO, Canara Bank, Circle Office, Pryavas
Bhavan, 3rd Block, 5th Floor, Jail Road, Bhopal-462011
2. Mr. M. Palaniappan, DGM & Appellate Authority, Canara Bank, RTI Act Section,
Planning & Development Wing, Head Office No. 112, J.C. Road, Bangalore-
560002
3. Mr. Satyan Arya, B-23, Nirmal State, Post-Misrod, Bhopal (MP)
2