CENTRAL INFORMATION COMMISSION
B-Wing, 2nd Floor, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No.2450/ICPB/2008
F.No.PBA/08/205
July 16, 2008
In the matter of Right to Information Act, 2005 - Section 19
[Hearing on 4.7.2008 at 3.30 p.m.]
Appellant : Mr. S.K. Poddar
Public authority: State Bank of India
GM & CPIO
CGM & Appellate Authority
Present: For Respondents:
Mr. R.C. Agasimani, AGM (Law)
Mr. V. Ramamoorthy, GM
Mr. Umesh Sharma, DGM
Appellant not present.
FACTS
:
The appellant has sought information under RTI Act by his letter dated 17.10.2007
addressed to the PIO, State Bank of India, SAMG, Mumbai requesting for various details
of OTS entered between the Bank and M/s Logitronics Pvt. Ltd. The PIO has furnished
his reply vide letter dated 17.11.2007 by which he has denied information in respect of
certain queries under section 8(1)(d) while furnishing some information. Dissatisfied with
the reply, the appellant preferred an appeal on 22.11.2007 and the first AA has given his
decision on 26.12.2007 by which he has reiterated the stand of the CPIO. Again
aggrieved with the said decision the appellant filed this present appeal before the
Commission on 4.1.2008. Comments were called for from public authority vide letter
dated 27.3.2008, which was received from CPIO on 23.4.2008.
DECISION:
2. This case was taken up for hearing on 4.7.2008, which was attended by the
following officials from SBI:
Mr. R.C.Agasimani, AGM (Law)
Mr. V.Ramamoorthy, GM (SAMG)
Mr. Umesh Sharma, DGMI have gone through the RTI application as well as replies received in this connection. It
is seen the appellant has raised mainly queries and in respect of query the CPIO need not
have to reply and where the appellant is asking for categorical reply the period for which
the appellant remained as director the CPIO will consider the request oncegain and
1
provide reply. Though the reply given by the CPIO in respect of query nos. 1 to 6 and 8,
9 by indicating that information is exempted under section 8(1)(d) is correct, at the same
time, during the hearing, it is learnt that Shri S.K. Poddar was director up to a particular
point of time and he is entitled for the information upto that period. It is directed the
CPIO should examine this aspect again and furnish the information within 15 days from
the date of receipt of this decision. It was brought to the notice of the Commission that
the appellant has been filing various applications on the very same subject though he has
been provided with the information. The appellant is hereby advised not to file such
applications in future, since it is taking away the precious time of the Bank as well as the
Commission. Regarding the query no.7, I am fully satisfied with the reply provided.
Against query no.8 & 9, this is clearly a third party information since the appellant is no
longer a director.
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. GM & CPIO, State Bank of India, Stressed Assets Management Group, Corporate
Banking Group, State Bank Bhawan, Madama Cama Road, Post Box No. 12,
Mumbai-400021
2. CGM & Appellate Authority, State Bank of India, Corporate Centre, State Bank of
Bhawan, 1st Floor, Madama Cama Road, Mumbai-400021
3. Mr. S.K. Poddar, C-40, First Floor, Sector-7, Noida, Distt. Gautam Budh Nagar-
201301 (UP)
2