CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000596
Dated, the 04 November, 2010.
th
Appellant : Shri Chakradhar Panigrahi
Respondent : State Bank of India, Mumbai
s
Pursuant to Commission’s notice dated 27.09.2010, this matter
came up for hearing on 08.10.2010. Appellant was present in person,
while the respondents were represented by Shri R.P. Singh, AGM (Law).
2. Appellant’s RTIapplication dated 08.05.2010 was for certified true
copies of current relevant bank’s manual on loans and advances
pertaining to micro and small enterprises.
3. The requested information has been denied to him by CPIO and
Appellate Authority, who claimed that it was exempted from disclosure
under Section 8(1)(d) of the RTI Act.
4. I do not agree with the reasoning of the respondents. The policies
and procedures followed by the Bank in matters of microfinance touch
the lives of millions of people. There is good reason why these policies as
well as the procedures established thereof should be in the public domain
in order that the customers of the Bank and the potential customers for
microfinance are suitably made aware about all its pros and cons before
taking the decision to become a loanee of the Bank. I fail to understand
as to how such an important policy/procedure if disclosed would
jeopardize the bank’s commercial interest visàvis others or impair its
intellectual property rights. In fact this information ought to have been put
CIC_AT_A_2010_000596_M_45183.doc
Page 1 of 2
up on the public domain suomotu by the Bank for the public’s knowledge.
The State Bank of India discharges an extremely important public
responsibility and citing technical reasons to prevent disclosure of an
essential information such as this, does not do justice to its standing and
image.
5. In my view, the information as requested by this appellant must be
disclosed in public interest. I would urge the Bank that they voluntarily
place this information on the website for the information of the general
public.
6. It is directed that the requested information be transmitted to the
appellant by the CPIO within two weeks.
7. Appeal allowed.
8. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000596_M_45183.doc
Page 2 of 2