Central Information Commission Judgements

Mr.Ravi Kumar vs United Commercial Bank (Uco) on 4 August, 2011

Central Information Commission
Mr.Ravi Kumar vs United Commercial Bank (Uco) on 4 August, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/C/2010/000348
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                    4 August 2011


Date of decision                       :                                    4 August 2011



Name of the Complainant                :    Shri Ravi Kumar
                                            C/o. Lal Babu Singh
                                            Mohalla Shivpuri,
                                            Vaishno Path, Beur Road,
                                            Post - Anisabad, Patna - 2.


Name of the Public Authority           :    CPIO, UCO Bank,
                                            Head Office, Personnel Services 
                                            Department, DD Block, Sector - 1, Salt 
                                            Lake, Kolkata - 700 064.



        On behalf of the Respondent, Shri A.C. Slath, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. In the CIC order dated 29 June 2010, the CPIO had been directed to 

provide the desired information within a certain time limit and also to explain the 

reasons  for   not   having   provided  any  information  at   all   within  the   stipulated 

period.

3. We took up this case for hearing today. The present CPIO of the bank 

appeared before us. He submitted that around the time the RTI application had 

been received in this case, the bank was not very clear if the marks secured in 

CIC/SM/C/2010/000348
the examination for recruitment of probationary officers should be disclosed and 

that it had taken up with various authorities like the IBA for soliciting their views 

on the subject. He further informed that, finally, the desired information was 

sent on 18 March 2010. In support of his submissions, he showed us the copies 

of the correspondence made between the bank and the IBA as well as the 

opinion given by the legal department of the bank. Very interestingly, both the 

IBA   and   the   legal   department   of   the   bank   had   advised   the   then   CPIO   to 

disclose the information. Even then, instead of disclosing the information, the 

bank decided to consult the CIC for its opinion in the matter. The bank should 

have known that the CIC is not a consultative body and was not supposed to 

tender advice or guidance in the matter of what information is to be disclosed in 

a particular case. All through such correspondence and consultation, the CPIO 

never thought it necessary to apprise the information seeker in any manner. 

Thus, it is a clear­cut case of flagrant violation of the provisions of the Right to 

Information (RTI) Act and deserves to be dealt with in terms of Section 20(1) of 

that Act.

4. The   present   CPIO   informed   that   he   took   over   much   after   the   RTI 

application was filed and was not responsible for providing the information in 

this case. Therefore, we would like to hear the explanation of the officer who 

was the CPIO at the relevant time and any other officer of the bank who was 

supposed   to   provide   the   desired   information   to   the   then   CPIO   for   onward 

transmission to the information seeker before we decide on the penalty.

5. On scrutinising the information provided by the CPIO in his 18 March 

2010 communication, we noted that while the marks secured by the information 

seeker in the said examination had been given, the minimum cut­off marks as 

CIC/SM/C/2010/000348
desired by him had not been provided. However, the CPIO submitted that those 

cut­off marks were communicated to the information seeker in a subsequent 

communication dated 20 July 2010. Thus, in a sense, the information seeker 

finally   received   the   full   information   nearly   9   months   after   he   sent   his   RTI 

application.

6. We direct the present CPIO to forward a copy of this order to the then 

CPIO and any other officers considered responsible with the further direction 

that that officer or those officers, as the case may be, must appear before the 

Commission  (Room No. 306, 2nd  Floor, B Wing, August Kranti Bhawan,  

New Delhi) on 17 August 2011 at 11.30 a.m. and explain the reasons for not 

providing the information in time. They must note that if they fail to provide any 

reasonable   explanation,   we   will   proceed   to   impose   the   maximum   penalty 

without giving any further opportunity of hearing.

7. The cases disposed off accordingly.

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/C/2010/000348