Central Information Commission Judgements

Mr. M D Mundewadi vs Syndicate Bank on 15 November, 2010

Central Information Commission
Mr. M D Mundewadi vs Syndicate Bank on 15 November, 2010
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2009/002044 
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                      :                                 15 November 2010


Date of decision                     :                                 15 November 2010


Name of the Appellant                :       Shri M D Mundewadi
                                             Syndicate Bank,
                                             MALATWAD Branch,
                                             Bijapur District.


Name of the Public Authority         :       CPIO, Syndicate  Bank,
                                             Head Office,
                                             Manipal, Distt - Udupi.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Sripati, CPIO, was present.

  

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed.

Elements of the decision:

Section 8(1)(e) & (j) ­ Directed the CPIO to provide information

2. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Bijapur studio at the NIC. The Respondent was present in the 

Udipi studio.

CIC/SM/A/2009/002044

3. We heard their submissions. The Appellant had sought the photocopies 

of a number of documents relating to the disciplinary proceedings against Shri 

Prakash   S   Ramdurg,   ex­Manager   of   the   Talikote   Branch.   The   CPIO   had 

declined to disclose information by claiming it to be held both in a fiduciary 

relationship and as personal information and cited the  exemption provisions 

contained in Section 8(1) (e) and (j) of the Right to Information (RTI) Act. The 

Appellate Authority had endorsed the decision of the CPIO.

4. After   carefully   hearing   the   submissions   of   both   the   parties   and 

considering the facts of the case, we do not agree with the decision of either the 

CPIO or the Appellate Authority. In numerous decisions, the CIC has held that, 

once the disciplinary proceedings against any employee of a public authority 

are   complete  with   the   disciplinary  authority  passing  his  final   orders,  certain 

information regarding the same should be placed in the public domain and such 

information cannot be ordinarily denied by claiming exemption under any of the 

provisions of the Right to Information (RTI) Act. In line with such decisions and 

in view of the fact that the disciplinary proceedings against the said ex­manager 

are now over, we direct the CPIO to provide to the Appellant within 10 working 

days from the receipt of this order, the copies of the following documents:

i) charge sheet;

ii) investigation and enquiry report after deleting any reference to any 
third party customer account details, if any;

iii) final order passed by the disciplinary authority imposing penalty, if 
any, or otherwise;

iv) representation or appeal made by the said officer against the order of 
the enquiry officer/disciplinary authority; and

CIC/SM/A/2009/002044

v)   order   of   the   Appellate   Authority,   if   any,   on   the   said 
representation/appeal.

5. With the above direction, the appeal is 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/2009/002044