Central Information Commission Judgements

Mr. T Aswini Kumar Reddy vs Banking Division on 13 April, 2010

Central Information Commission
Mr. T Aswini Kumar Reddy vs Banking Division on 13 April, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000973 dated 02­03­2009
                  Right to Information Act­2005­Under Section  (19)



                                                                    Dated: 13 April 2010



Name of the Appellant                  :   Shri T. Ashwini Kumar Reddy
                                           26­1/254, NGO Colony,
                                           B V Nagar, A K Nagar,
                                           PO Nellore - 524 004.


Name of the Public Authority           :   CPIO, Andhra Pragathi Grameen Bank,
                                           Head Office, P.B.No. 65,
                                           Kadapa - 516 001, A.P.


        The Appellant was present in person.

        On behalf of the Respondent, Shri B. Ananthrao, CPIO was present.

 

2. In  this  case,  the  Appellant  had, in  two  separate  letters both  dated  2 

March 2009, requested the CPIO for a copy each of the charge sheet submitted 

by   the   CBI   seeking   his   prosecution   and   the   internal   investigation   report 

prepared and submitted by the Regional Manager. In two separate replies, both 

dated 5 March 2009, the CPIO refused to part with the information by claiming 

exemption under Section 8(1) (d), (e) and (j) of the Right to Information (RTI) 

Act. Not satisfied with the reply of the CPIO, he had preferred an appeal on 12 

March 2009 which the Appellate Authority rejected in his order dated 3 April 

2009 by endorsing the decision of the CPIO. It is against this order that the 

Appellant has come to the CIC in second appeal.

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

present in the Nellore studio of the NIC. The Respondents were present in the 

CIC/SM/A/2009/000973
Cuddapah studio. We heard their submissions. The Respondents argued that 

the CBI was yet to file the charge sheet in the court of law and the matter was 

still under investigation and  the disclosure of the desired information  at this 

juncture could adversely affect the course of the investigation and consequent 

apprehension of the offender. They cited the exemption provision as contained 

in Section 8(1) (h) of the Right to Information (RTI) Act in this connection. On 

the   other   hand,   the   Appellant   submitted   that   the   CBI   had   completed   the 

investigation and had sought the permission of the employer to prosecute him. 

He further submitted that in view of this, the desired information could easily be 

disclosed now.

4. After carefully considering the submissions made by both the parties and 

keeping   in   view   the   facts   on   record,   we   think   that   this   may   not   be   the 

appropriate   time   to   disclose   the   desired   information   which   appeared   to   be 

crucial   documents   in   this   case.   Once   the   CBI   files   the   chargesheet   in   the 

relevant court of law, the Appellant would have an opportunity to obtain these 

very records from that court or he could seek for these records from the CPIO 

at that time. We do not think it right to interfere in the decision of the CPIO at 

this juncture.

5. The appeal 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.

CIC/SM/A/2009/000973
(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/000973