Central Information Commission Judgements

Mr.Ak Bhandari vs State Bank Of India on 4 November, 2010

Central Information Commission
Mr.Ak Bhandari vs State Bank Of India on 4 November, 2010
                 CENTRAL INFORMATION COMMISSION
                                       .....

F.No.CIC/AT/A/2010/000463
Dated, the 04  November, 2010.

                                                            th




 Appellant        : Shri A.K. Bhandari 


 Respondent       : State Bank of India, Chandigarh
 s

This   matter   came   up   for   hearing   on   08.10.2010   pursuant   to 
Commission’s   notice   dated   17.09.2010.     Appellant   was   absent   when 
called, while the respondents were represented by Shri Devinder Singh, 
AGM (Law) and Shri S.K. Sethi, AGM (BOPM).

2. Through his RTI­application dated 20.02.2010, appellant listed nine 
queries to be answered by CPIO.  These queries were as follows:­

“1. Total number of applications received category­wise i.e. for  
200 sq. yards & 250 sq. yards.

2. Total amount collected category­wise.

3. Total number of applicants who have raised the loan.  From  
you being the nodal bank.

4. Total amount delivered as loan to the applicants.

5. Total amount collected as interest on loan.

6. Total amount refunded after the date of draw i.e. 11th  Nov­
2009 out of interest collected by bank.

CIC_AT_A_2010_000463_M_45180.doc 
Page 1 of 4

7. Total interest paid to GLADA on the deposits. 

8. TDS deducted on the interest.

9. How much and at what rate of interest amount has been paid  
to   successful   and   unsuccessful   applicants   on   the   amount  
which remained with the authorities.” 

2. CPIO,   through   his   reply   dated   25.02.2010,   gave   the   requisite 
information to the appellant, but for the balance items of requests, CPIO 
claimed   exemption   under   Section   8(1)(d)   of   the   RTI   Act   claiming   the 
information to be of commercial confidence to the Bank.

3. Appellate  Authority,   in   his   order  dated   30.03.2010,  held  that  the 
information requested through items at Sl.Nos.4 to 9 in appellant’s RTI­
application   not   only   was   information   commercial   in   nature,   it   also 
pertained to the third­party­customers of the Bank.  Therefore, apart from 
Section   8(1)(d),   the   Appellate   Authority   also   invoked   Section   8(1)(j)   to 
decline to disclose the information to appellant.

4. In   his   second­appeal   petition,   the   appellant   has   argued   that 
disclosure   of   the   requested   information   was   necessary   because, 
according   to   him,   in   advancing   loans   for   purchase   of   158   numbers   of 
plots offered  for sale to public by Greater Ludhiana Area Development 
Authority  on 20 July 2009 the Bank had, in collusion with the statutory 
bodies,  “fleeced the gullible public of about Rs.8 crores (i.e. the interest  
@10% on the collected amount  of Rs.247 crores, which was refunded  
back to unsuccessful applicants after (Bank retained the amount for) 3­4  
months”.

5. During hearing, it was stated on behalf of the respondents that the 
above­mentioned   loans   were   advanced   by   the   Branches   of   the   Bank 

CIC_AT_A_2010_000463_M_45180.doc 
Page 2 of 4
located   within   the   Circle.   The   information,   which   the   appellant   has 
requested, needs to be collected from all those Branches, collated and 
provided   to   the   appellant.   They   reiterated   the   point   that   the   sought 
information, if disclosed, would be hurtful to the Bank commercially as it 
would give out all details of the loaning activities. The competitors might 
use   this   information   to   financially   hurt   the   Bank.     So   apart   from   the 
exemption­Sections,   respondents   also   claimed   that   the   exercise   of 
collecting   the   above   information   from   all   Bank   Branches   would   be 
expensive and hence the matter also came within the scope of Section 
7(9) of the RTI Act.

6. A look at the appellant’s queries in his RTI­application at points 4­9 
would reveal that queries at Sl.Nos.4, 6, 9 as well as item at Sl.No.8 do 
not attract Section 8(1)(d) as these relate to gross figures pertaining to 
Bank’s loans relating to the GLADA.

7. In   my   view,   the   information   requested   through   these   items   of 
queries may be provided to the appellant as held by the Zonal Office.

8. On consideration of the context of the queries in Sl.Nos.5 and 7, it 
is my view that this information should also be disclosed.

9. What appellant has requested to be informed relates to a welfare­
related activity of the GLADA, in which the Bank became a participant. 
The   loans   given   were   to   promote   the   welfare   measure   taken   by   the 
GLADA to provide affordable houses to the people. There is, therefore, 
public interest in divulging as to how much of this loan was provided, how 
the interests were charged and who received what quantum of interest. 
This information will enable the public to critically assess the Scheme and 
alert them about the risks and benefits. There is, therefore, public interest 
in its disclosure, which overrides any claim to exemption.

10. It is accordingly directed that all information pertaining to queries of 
the appellant at Sl.Nos.4 to 9 be provided to him within three weeks.

CIC_AT_A_2010_000463_M_45180.doc 
Page 3 of 4

11. Appeal disposed of accordingly. 

12. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000463_M_45180.doc 
Page 4 of 4