Central Information Commission
                Complaint No.CIC/SM/C/2009/000086 dated 19082008
                  Right to Information Act2005Under Section (18)
                                                                  Dated:  20 May 2010
Name of the Complainant                :   Shri Vipin Batra
                                           Partner M/s Northern Coir,
                                           Flat No. 37B, GH8, Kendriya Vihar,
                                           Sector25, Panchkula, 
                                           Haryana - 134 113.
Name of the Public Authority           :   CPIO, State Bank of India,
                                           Local Head Office, 
                                           PB.No.139, Sector - 17A,
                                           Chandigarh - 160 017.
         The Complainant was present in person.
         On behalf of the Respondent, the following were present:
         (i)       Shri Davinder Singh,
         (ii)      Shri H.S. Sharma
2. In this case before the Commission, the Complainant had, through his
letter dated 19 August 2008, requested the CPIO for some information
regarding a consent letter which took away his legitimate share from a
partnership firm. The CPIO responded to the RTI application by a letter dated 4
September 2008 in which he denied the information to the Complainant on the
ground that the requested information was exempted from disclosure under the
Sections 8 (1) (d), (e), (g), (h) and (j) of the Right to Information Act. Even the
CIC/SM/C/2009/000086
little   information  the   CPIO  provided  is   being  alleged  to   be   incorrect  by   the 
Complainant. The Complainant has thus come before the CIC seeking justice.
3. We heard this case through videoconferencing. The Appellant was
present in the Panchkula studio of the NIC. The Respondents were present in
the Chandigarh studio. We heard their submissions. It was submitted that the
enquiry and investigation into the allegations made by the Appellant was still on
and the disclosure of the enquiry report which had been submitted by the
enquiry officer in this case would adversely affect the course of investigation.
The Respondents pleaded that in terms of Section 8(1) (h), they should not be
asked to disclose the report at this stage. However, they would have no
objection to disclose a copy of the report of the government examiner of
questioned documents. The Appellant agreed to this.
4. We, therefore, now direct the CPIO to provide to the Appellant a copy of
the report received from the government examiner of questioned documents in
this matter within 10 working days from receipt of this order.
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)
CIC/SM/C/2009/000086
Assistant Registrar 
CIC/SM/C/2009/000086