Central Information Commission Judgements

Shri Sudhir Saxena vs State Bank Of India on 8 September, 2009

Central Information Commission
Shri Sudhir Saxena vs State Bank Of India on 8 September, 2009
                        Central Information Commission
            Appeal No.CIC/PB/A/2008/01250-SM dated 06-02-2008
              Right to Information Act-2005-Under Section (19)



                                                   Dated: 8 September 2009


Name of the Appellant           :   Shri Sudhir Saxena
                                    137 E/V Rajroop Pur,
                                    Allahabad, U.P.

Name of the Public Authority    :   CPIO, State Bank of India,
                                    Local Head Office,
                                    Administrative Building,
                                    Moti Mahal Marg, P.B.No.57,
                                    Lucknow- 226 001.



      The Appellant was not present.

      On behalf of the Respondent, Shri S.Mitra, Law Officer was present.

2. In this case, the Appellant had, in his application dated February 6,
2008, requested the CPIO for the copies of the charge-sheet, departmental
enquiry report and the final order imposing penalty in respect of three
employees of the Bank. The CPIO replied on April 19, 2008, that is
belatedly, and denied the information claiming that it was in the nature of
personal information about third parties and was exempt from disclosure
under Section 8(1) (j) of the Right to Information (RTI) Act. The Appellant
moved the Appellate Authority against this order on August 9, 2008. It is not
clear if the Appellate Authority passed any order at all. The Appellant has
come before the CIC in second appeal.

3. The case was heard through videoconferencing. The Appellant was
not present in spite of notice. The Respondent was present in the Lucknow
studio of the NIC. He brought to our notice that this very case had been
heard and disposed off earlier in the month of June this year in the Case No.
CIC/PB/C/08/00608-SM dated June 23, 2009. He further informed that the
directions of the CIC in that order had been complied with by the CPIO. We
verified the contents of the above case already decided by us earlier and

CIC/PB/A/2008/01250-SM
found that, indeed, that case was exactly about the same matter as the
present one. The earlier case had come to us on transfer from the SIC,
Lucknow whereas the present case has been filed in the CIC directly. Since
this case has already been decided, we do not intend to pass any further
order.

4. The case is, thus, disposed off.

5. 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/PB/A/2008/01250-SM