Central Information Commission Judgements

Shri.Bharat Kishore Srivastava vs Punjab And Sind Bank on 3 March, 2011

Central Information Commission
Shri.Bharat Kishore Srivastava vs Punjab And Sind Bank on 3 March, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000990
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                        :                                    3 March 2011


Date of decision                       :                                    3 March 2011


Name of the Appellant                  :   Shri Bharat Kishore Srivastava
                                           Advocate, High Court,
                                           9B, Strachery Road,
                                           Allahabad - 211 001.


Name of the Public Authority           :   CPIO, Punjab & Sind Bank,
                                           Zonal Office,
                                           Lucknow.


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Abdul Mujeeb, Senior Manager,
        (ii)     Shri Lekh Raj Chugh, Senior Manager



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions.

3. The Appellant/Complainant had sought the permission of the CPIO to 

inspect the personal service records of one Shankar Lal, his client. The CPIO 

had denied the permission on the ground that it was information relating to a 

third person and was, therefore, exempt under Section 8(1) (d) of the Right to 

Information   (RTI)   Act.   The   Appellate   Authority   had   endorsed   this   decision. 

During the hearing, Shankar Lal was himself present and submitted that his 

records should be shown to the Appellant/Complainant.

CIC/SM/A/2010/000990

4. After   hearing   the   submissions   of   both   the   parties   and   carefully 

considering the facts of the case, we think that the relevant service records of 

Shankar Lal should be shown to the Appellant/Complainant on the basis of the 

authorisation indicated by the employee concerned during the present hearing. 

Therefore, we direct the CPIO to invite the Appellant/Complainant and Shankar 

Lal on any mutually convenient date within 15 working days from the receipt of 

this order and to show him the service records of the said employee as against 

the items a, b, d and e of the RTI application as available with the Bank. After 

inspection, if  the  Appellant  chooses  to  get  the  photocopies  of any  of  those 

records, the CPIO shall provide the same free of charge.

5. The Appellant/Complainant submitted that he should be compensated 

for the harassment and the financial loss he had to undergo on account of the 

wrongful denial of the information by the CPIO in the first place. To this, the 

Respondent submitted that there was nothing wrong in the  response of the 

CPIO since the desired information was about the personal service records of 

one of their employees and they had nothing in their possession to show that 

the   said   employee   had   authorised   the   Appellant/Complainant   to   seek   such 

information from the Bank. He further submitted that mere endorsement by the 

employee   concerned   on   the   RTI   application   could   not   be   taken   as   his 

authorisation. After carefully considering these submissions, we think that the 

CPIO was not entirely wrong in denying the information although the provision 

under which he denied it was not exactly relevant. Section 8(1) (d) refers to 

information in the nature of commercial confidence or intellectual property or 

trade secrets and the desired information would not fall in any of these three 

categories. At the most, the CPIO can be held guilty of misapplication of the 

provision of law in support of his decision; there is nothing on record to show 

CIC/SM/A/2010/000990
that he denied the information out of any bad intent. Therefore, we do not think 

that there is any case for the award of any compensation.

6. The appeal/complaint is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/SM/A/2010/000990