Central Information Commission Judgements

Mr.Js Murthymajji vs Union Bank Of India on 8 November, 2011

Central Information Commission
Mr.Js Murthymajji vs Union Bank Of India on 8 November, 2011
                       Central Information Commission, New Delhi
                    File No.CIC/SM/A/2010/901224, 901267, 901268, 
                               CIC/SM/A/2011/900938 & 901395
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                             :                              8 November 2011


Date of decision                            :                              8 November 2011



Name of the Appellant                       :    Shri MJS Murthy
                                                 Senior Manager (Tech), Union Bank of 
                                                 India, Central Office, MSME Department, 
                                                 4th Floor, Union Bank Bhawan Marg, 
                                                 Nariman Point, Mumbai.


Name of the Public Authority                :    CPIO, Union Bank of India, 
                                                 O/o. the Central Public Information 
                                                 Officer, Union Bank Bhawan, 14th Floor, 
                                                 239, Vidhan Bhawan Marg, Nariman 
                                                 Point, Mumbai - 400 021.


                                                 CPIO, Union Bank of India, 
                                                 O/o. the Central Public Information 
                                                 Officer, Regional Office, 2nd Floor, 
                                                 Prestige Towers, Panjagutta Road, Opp. 
                                                 NIIMS, Above CROMA, Hyderabad - 500 
                                                 082.



         On behalf of the Respondent, the following were present:­

(i) Shri A.K. Gupta, Deputy General Manager, Hyderabad,

(ii) Shri P.R. Rajagopal, CPIO,

(iii) Shri K C Choudhary, Chief Manager

Chief Information Commissioner : Shri Satyananda Mishra

CIC/SM/A/2010/901224, 901267, 901268, CIC/SM/A/2011/900938 & 901395

2. In our order dated 27 September 2011, we had directed the CPIO to 

report to us if our direction regarding the disclosure under section 4(1) (b) had 

been carried out by the bank.

3. Today,  the  Respondent,  appearing  on  behalf  of  the  bank,  submitted, 

both   in   writing   and   orally,   that   the   bank   had   already   made   the   necessary 

disclosures and that they had further improved upon the information already 

placed   in   the   public  domain.  We   carefully   examined   the   broader  details   of 

disclosures reported by the Respondent and noted that it needed much more 

improvement and refinement to bring it in conformity with the provisions of this 

section. 

4. Even if it is admitted that not all the 16 items of information listed in this 

section would be relevant to the public authority like a bank, all those items 

which   are   relevant   must   be   disclosed   exhaustively   and   comprehensively 

leaving out nothing. Besides, the disclosure should be in such a manner that 

ordinary information seekers can access  the information  easily  and make a 

sense of it. Thus, wherever possible, the information should be presented in a 

tabular format with clear links leading to the relevant documents. For example, 

against the very first item of the subsection 1(b) of Section 4, what must be 

disclosed is the complete details of the delegation of powers at all levels in the 

bank,   both   financial   and   administrative,   including   the   relevant 

orders/resolutions/board decisions by which such delegations had been made, 

from time to time. Beginning from the Board of Directors and the CMD to the 

lowest possible authority to whom powers of any kind have been delegated or 

any duty assigned, all that must be listed comprehensively against each such 

authority/officer/employee. 

CIC/SM/A/2010/901224, 901267, 901268, CIC/SM/A/2011/900938 & 901395

5. Similarly, in regard to the statement of the categories of documents held 

by the bank (subsection vi), a complete listing of all the varieties of documents 

held and maintained at various levels of the bank­authorities/officer wise should 

be given so that the information seeker has no doubt about the kind of the 

document/information he should demand from the bank.

6. In   other  words,  the   scope  of  disclosure  against  each   of   these   items 

should be clearly analysed and appreciated before embarking on the actual act 

of disclosure. The guiding principle has to be maximum disclosure. Except for 

the information which is otherwise exempt, nothing should be held back. For a 

bank as competent as the Union Bank of India, its 4(1) (b) disclosure should be 

a model for others. We hope that the bank would revisit the disclosures already 

made and improve it to make it not only very comprehensive but also up­to­

date. We direct that this exercise be completed before 31 March 2012 and the 

compliance reported by the CPIO of the Corporate Office of the bank in person 

on 5 April 2012 positively.

7. The case is disposed of 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.

CIC/SM/A/2010/901224, 901267, 901268, CIC/SM/A/2011/900938 & 901395
(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/901224, 901267, 901268, CIC/SM/A/2011/900938 & 901395