Central Information Commission
File No.CIC/SM/A/2009/000674 dated 28-11-2008
Right to Information Act-2005-Under Section (19)
Dated: 17 March 2010
Name of the Appellant : Shri Vasudevalu Naidu BR
3726, 1st Main Road,
Gayatrinagar,
Bengaluru.
Name of the Public Authority : CPIO, Corporation Bank,
Head Office,
Mangladevi Temple Road,
P.B.No.88, Mangalore - 575 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:-
(i) Shri Srikant,
(ii) Shri Kulkarni
2. In this case, the Complainant had, in his application dated 28
November 2008, requested the CPIO for a number of information in respect
of the OD account of M/s Sree Srinivasa Construction Co. In his reply dated
16 January 2009, the CPIO declined to disclose the information on the
ground that the matter was pending before the DRT. Not satisfied with this
reply, the Complainant preferred an appeal on 4 February 2009. It is not
clear if the Appellate Authority passed any order. The Complainant is now
before the CIC alleging that he was wrongly denied the information.
3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Mangalore
studio of the NIC. We heard his submissions. He submitted that the
information had not been disclosed at the time of the application since the
matter was pending before the DRT and the disclosure of the information
could have adversely affected the commercial interests of the Bank. He also
admitted that the CPIO had not mentioned the exact provision of the Right
CIC/SM/A/2009/000674
to Information (RTI) Act under which he had decided to withhold the
information. He, however, agreed to provide the information now that the
case had been decided.
4. We, therefore, direct the CPIO to provide to the Appellant within 10
working days from the receipt of this order all the information sought by
him.
5. The case is, thus, disposed off.
6. 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/2009/000674