Central Information Commission
File No.CIC/SM/A/2010/000137 dated 19112008
Right to Information Act2005Under Section (19)
Dated: 21 May 2010
Name of the Appellant : Shri Banwari Lal
S/o Shri Gopal Prasad,
514, Arat Mohalla,
Sadar Bazar, Mathura, UP.
Name of the Public Authority : CPIO, State Bank of India,
Local Head Office,
11, Sansad Marg,
New Delhi.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri Lokesh , Chief Manger,
(ii) Shri Priyadarshan, Chief Manager
2. In this case, the Appellant had, in his application dated 19 November
2008, requested the CPIO for some information relating to his promotion in the
State Bank of India, New Delhi. In his reply dated 29 December 2008, the CPIO
provided some information regarding his marks obtained in the written exam,
but did not provide all the details. The Appellant preferred an appeal on 27
January 2009, as he was not satisfied with the reply of CPIO. The Appellate
Authority upheld the decision of CPIO in his order dated 30 May 2009. Not
CIC/SM/A/2010/000137
satisfied with the decision of the Appellate Authority, the Appellant has come to
the CIC in the second appeal.
3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondents were present in our chamber. We
heard their submissions. They submitted that a similar case in which the CIC
had directed to disclose the marks awarded to a candidate, the State Bank of
India had gone to the Supreme Court which had since stayed the disclosure of
such marks. We understand that what was under consideration in that case
was whether the marks awarded to a candidate on the basis of his performance
appraisal reports should be disclosed or not. In this case, the Appellant has
only wanted to know the marks awarded to him during the interview.
4. We, therefore, direct the CPIO to provide to the Appellant within 10
working days from receipt of this order the details about the marks awarded to
him in the interview conducted in connection with the promotion.
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/A/2010/000137
Assistant Registrar
CIC/SM/A/2010/000137