Central Information Commission Judgements

Shri.L R Joanwal vs Indian Overseas Bank on 24 November, 2010

Central Information Commission
Shri.L R Joanwal vs Indian Overseas Bank on 24 November, 2010
                    Central Information Commission, New Delhi
                            File No.CIC/SM/A/2010/000326
                Right to Information Act­2005­Under Section  (19)



Date of hearing                        :                                24 November 2010


Date of decision                       :                                24 November 2010


Name of the Appellant                  :       Shri L R Joanwal, 
                                               Senior Manager, 
                                               1st Line, Indian Overseas Bank, 
                                               Regional Office, Rachana Building, 
                                               3rd Floor, 2nd Rajendra Place, 
                                               Pusa Road, New Delhi - 110 008.


Name of the Public Authority           :       Central Public Information Officer
                                               Indian Overseas Bank, 
                                               Central Office, P B No. 3765, 
                                               763, Anna Salai, 
                                               Chennai - 600 002.


       The Appellant was present in person.

       On behalf of the Respondent, Shri A.K. Mohanty, CPIO, was present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal rejected.

2. During   the   hearing   of   this   case,   the   Appellant   was   present   in   our 

chamber. The Respondent was present in the Chennai studio of the NIC. We 

heard their submissions.

CIC/SM/A/2010/000326

3. The Appellant had wanted to know if the zone of consideration followed 

by the Indian Overseas Bank for promoting SC and ST officers from M MG 

Scale III to SMG Scale IV was subject to the Central Government’s Reservation 

policy/the   DOP&T   guidelines.   Although   the   CPIO   had   provided   some 

information/clarification on this, during the hearing, the Appellant submitted that 

all that he wanted from the Bank was an answer in yes or no. Instead, he 

argued, the CPIO had provided him with a detailed clarification without clearly 

stating if the Bank was subject to the DOP&T guidelines in this regard or not. 

On the other hand, the CPIO submitted that  their policy in this regard was 

already  available  in   the   public  domain  and  widely  circulated  among  all   the 

branches of the Bank and it was for the Appellant to compare the policy of the 

Bank with any existing guidelines of the DOP&T and to find out if it was in 

conformity with that or not. He pleaded that the CPIO could not be expected to 

interoperate the Bank’s policy one way or the other.

4. We  tend  to   agree  with   the  arguments  of  the  Respondent.  Since  the 

Bank’s policy in this regard is already in the public domain and the Appellant 

admitted to know about it, it is for him to find out if it is in conformity with some 

government guidelines or not. The CPIO cannot be compelled to interpret the 

Bank guidelines and pass any judgement as desired by the Appellant.

5. There   is   nothing   more   to   be   done   in   this   case.   It   is   disposed   of 

accordingly.

CIC/SM/A/2010/000326

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/2010/000326