Central Information Commission Judgements

Mr.Anil Kumar Gupta vs Banking Division on 18 November, 2010

Central Information Commission
Mr.Anil Kumar Gupta vs Banking Division on 18 November, 2010
                   CENTRAL INFORMATION COMMISSION
                                          .....

F.No.CIC/SM/A/2010/000437­AT
Dated, the 18  November, 2010.

                                                                  th




 Appellant         : Shri Anil Kumar Gupta 


 Respondent        : Uttaranchal Gramin Bank (sponsored by SBI)
 s

This   matter   came   up   for   hearing   on   15.10.2010   pursuant   to 
Commission’s notices dated 22.09.2010 and 08.10.2010.  Appellant was 
absent,   while   the   respondents   were   represented   by   Shri   Anil   Kumar 
Mittal, General Manager & Appellate Authority.

2. It   is   obvious   from   a   reading   of   appellant’s   RTI­application   dated 
18.11.2009 that all his queries are in respect of information relating to a 
third­party   and   that   third­party’s   transactions   with   the   Bank.     These 
cannot be authorized to be disclosed under Section 8(1)(j) of the RTI Act. 
As the information also is of commercial confidence of the Bank vis­à­vis 
its customer, it also attracts the exemption­Section 8(1)(d) of the RTI Act.

3. Appellant’s claim that there was public interest in its disclosure is 
without any basis.

4. Information cannot be authorized to be disclosed.

5. Appeal fails.  Closed.

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

CIC_SM_A_2010_000437_M_45859.doc 
Page 1 of 2
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_SM_A_2010_000437_M_45859.doc 
Page 2 of 2