Central Information Commission Judgements

Shri T.S.S. Krishna vs Canara Bank on 15 December, 2009

Central Information Commission
Shri T.S.S. Krishna vs Canara Bank on 15 December, 2009
                            Central Information Commission
                  File No.CIC/SM/A/2009/000471 dated 22-09-2008
                  Right to Information Act-2005-Under Section (19)


                                                      Dated: 15 December 2009


Name of the Appellant              :    Shri T.S.S. Krishna
                                        B - 18, F - 4,
                                        Vijayanagar Colony,
                                        Hyderabad - 500 057.

Name of the Public Authority        :   CPIO, Canara Bank,
                                        Strategic Planning & Development Wing,
                                        Head Office, 112,
                                        J C Road, Bangalore - 560 002.

        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Mahesh Kumar was present.

2. In this case, the Appellant had, in his application dated 22
September 2008, requested the CPIO for some information regarding the
recruitment of personnel belonging to the SC, ST and OBC categories in
specific formats. In his reply dated 24 October 2008, the CPIO informed him
that they did not maintain information in the format in which the Appellant
had sought it and therefore could not make it available. Against this, he
preferred an appeal on November 2008. The Appellate Authority disposed of
the appeal in his order dated 11 December 2008 in which he endorsed the
stand of the CPIO. Consequently now, the Appellant has come before the
CIC in second appeal.

3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Bangalore
studio of the NIC. He submitted that the Bank did not maintain such
information in the elaborate format in which the Appellant had wanted. It is
because of this that the CPIO had expressed his inability to provide the
information in that format. We carefully examined the formats enclosed by
the Appellant with his application and noted that these were rather very
detailed and contained numerous fields. Besides, he has sought this
information for a period beginning the year 1993. Collecting such

CIC/SM/A/2009/000471
information for a period of nearly 15 years, according to the Respondent,
would disproportionately divert the resources of the Public Authority. We
tend to agree with him. If the Public Authority does not maintain the
information in such manner, the CPIO cannot be expected to research and
produce information in a manner desired by the Appellant.

4. In view of the above, we direct the CPIO to provide to the Appellant
year wise details about the total number of posts at various levels, the total
number of vacancies reserved for the above three categories and the
number of vacancies filled up through recruitment during the past five years
including any other statistical details that the Bank normally/routinely
maintains in this regard. This information should be provided both for the
Officers and the Award Staff separately.

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/2009/000471