Central Information Commission Judgements

Sh.V.Ramachandran, Chennai vs Sbi, Chennai on 25 April, 2011

Central Information Commission
Sh.V.Ramachandran, Chennai vs Sbi, Chennai on 25 April, 2011
                                  1


             Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal : No. CIC/AT/A/2010/000791­DS

 Appellant /Complainant       :       Sh. V. Ramachandran, 
Chennai     
Public Authority              :       State Bank of India, 
Madurai/Chennai
                              (Shri B.N. Naidu, CPIO, Sh. 
D. Kasi Mgr. and 
                              Shri Srinivasan - through 
video  
                              Conferencing)

Date of Hearing               :        25 April 2011
Date of Decision              :        25 April 2011
Facts

:­ 

1. Shri  V Ramachandran  presented  RTI request  dated 
31   May   2010   before   the   CPIO,   State   bank   of   India, 
Madurai requesting for information – enclosed herewith 
as Annexure A .

2. Vide   order   dated   8   June   2010   the   CPIO   denied 
disclosure   of   information   on   the   grounds   that   the 
appellant   had   sought   explanations,   queries   and 
interpretations   from   the   public   authority   which   was 
not as per the provisions of the RTI Act. Also that 
information relating to vigilance and enquiry related 
matters   which   was   held   in   confidentiality   by   the 
public   authority   could   not   be   disclosed   to   the 
employee.

3. The   applicant   preferred   appeal   dated   23   June 
2010   against   the   above   order   before   the   first 
appellate   authority   who   disposed   of   the   matter   vide 
FAA order dated 20 July 2010 and denied disclosure of 
information by citing the provisions of section 8 (1) 

(h)   of   the   Act.   Being   aggrieved   and   not   being 
satisfied   with   the   above   orders   the   applicant 
preferred   second   appeal   before   the   Commission.   The 
matter   was   heard   today   through   videoconferencing. 

Appeal : No. CIC/AT/A/2010/000791­DS
2

Both   parties   were   present   at   Chennai   and   presented 
arguments.

Decision notice

4. After   hearing   both   parties   it   is   amply   clear 
that the appellant has not been precise and specific 
in   seeking   information   through   his   RTI   application. 
Appellant   made   attempt   to   clarify   the   precise 
information sought by him at the hearing. The matter 
is remanded back to the CPIO with directions to:

• Deny information which does not fall within the 
scope and ambit of section 2 (f) of the Act;
• provide   the   appellant   with   a   copy   of   the 
rules/recorded   reasons   on   file   on   the   issues 
brought to the fore in his RTI application;
• while   denying   information   under   the   provisions 
of section 8 (1)(h), show clear linkage between 
the   disclosure   of   information   being   denied   and 
its impact on the ongoing enquiry in case it is 
disclosed.

5. Information to be provided/action as above to be 
completed within four weeks of receipt of the order. 

  

 (Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 

Copy to:­

 1. Shri V.Ramachandran
Chief Manager, State Bank of India
Overseas Branch,
86, Rajaji Salai, Chennai­600001.

2. The CPIO
State Bank of India
Administrative Unit­2,
Ambedkar Road, Madurai­625002

Appeal : No. CIC/AT/A/2010/000791­DS
3

3. The Appellate Authority
State Bank of India, RTI Cell
GM(NW­2) Office, 7th Floor
Local Head Office, 16, College Lane
Nungambakkam, Chennai­600034
 

  
   

Appeal : No. CIC/AT/A/2010/000791­DS