Central Information Commission Judgements

Mr.Abhay Kumar Mishra vs Bank Of India on 30 April, 2010

Central Information Commission
Mr.Abhay Kumar Mishra vs Bank Of India on 30 April, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/000718 dated 14­10­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                      Dated: 30 April 2010



Name of the Appellant                  :    Shri Abhay Kumar Mishra
                                            DDA Flat No. 26, Netaji Subhash 
                                            Apartments, Pocket - 1, Phase - 1,
                                            Sector - 13, Dwarka, New Delhi - 110 075.


Name of the Public Authority           :    CPIO, Bank of India,
                                            Zonal Office, New Delhi Zone,
                                            Jeevan Bharti, Level - 5,
                                            Tower - 1, 124, Connaught Circus,
                                            New Delhi - 110 075.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)      Shri C.M. Bhanot, CPIO
        (ii)     Shri S.S. Saroha, Sr. Manager
        (iii)    Smt. C.S. Rajani, Manager (Law)



2. In this case, the Appellant had, in his application dated 14 October 2008, 

requested the CPIO for the photocopy of the resolution submitted for opening 

and operating a certain current account as well as for the bank statements of 

the   said   account.   The   CPIO   replied   on   29   October   2008   and   denied   the 

information   by   claiming   exemption   under   Section   8(1)   (j)   of   the   Right   to 

Information (RTI) Act. In the meanwhile, the Appellant had already preferred an 

appeal on 15 October 2008. The Appellate Authority disposed of the appeal in 

his order dated 10 January 2009 in which he fully endorsed the stand of the 

CIC/SM/A/2009/000718
CPIO. It is against this order that the Appellant has come to the CIC in second 

appeal.

3. The Appellant was not present during the hearing in spite of notice. The 

Respondents   were   present   and   submitted   that   the   Appellant   was   not   an 

authorised signatory for operating this account and, therefore, disclosing the 

desired information would compromise the commercial confidence inherent in 

the   account.   In   fact,   Section   8(1)   (d)   of   the   Right   to   Information   (RTI)   Act 

specifically exempts such information from disclosure. Therefore, we do not find 

any fault in the decision of both the CPIO and the Appellate Authority.

4. However, by his own admission the CPIO responded nearly 12 days 

after receiving the application. This would attract penalty under Section 20(1) of 

the Right to Information (RTI) Act. Before imposing any penalty, we would like 

the CPIO to explain in person if he had any reasonable cause for this delay. 

Therefore, we direct him to appear before the Commission on 24 May 2010 and 

explain if he had any satisfactory reason for the delay, failing which it will be 

presumed that he has nothing to say in the matter and penalty will be imposed.

5. The case is, thus, 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/2009/000718
Assistant Registrar

CIC/SM/A/2009/000718