Central Information Commission Judgements

Mr. Banwari Lal vs State Bank Of India on 21 May, 2010

Central Information Commission
Mr. Banwari Lal vs State Bank Of India on 21 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2010/000137 dated 19­11­2008
                  Right to Information Act­2005­Under Section  (19)




                                                                 Dated: 21 May 2010



Name of the Appellant                  :   Shri Banwari Lal
                                           S/o Shri Gopal Prasad,
                                           514, Arat Mohalla,
                                           Sadar Bazar, Mathura, UP.


Name of the Public Authority           :   CPIO, State Bank of India,
                                           Local Head Office,
                                           11, Sansad Marg,
                                           New Delhi.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Lokesh , Chief Manger,
        (ii)     Shri Priyadarshan, Chief Manager

 

2.        In this case, the Appellant had, in his application dated 19 November 

2008, requested the CPIO for some information relating to his promotion in the 

State Bank of India, New Delhi. In his reply dated 29 December 2008, the CPIO 

provided some information regarding his marks obtained in the written exam, 

but did not provide all the details. The Appellant preferred an appeal on 27 

January 2009, as he was not satisfied with the reply of CPIO. The Appellate 

Authority upheld the decision of CPIO in his order dated 30 May 2009. Not 

CIC/SM/A/2010/000137
satisfied with the decision of the Appellate Authority, the Appellant has come to 

the CIC in the second appeal. 

3.       We heard this case through videoconferencing. The Appellant was not 

present in spite of notice. The Respondents were present in our chamber. We 

heard their submissions. They submitted that a similar case in which the CIC 

had directed to disclose the marks awarded to a candidate, the State Bank of 

India had gone to the Supreme Court which had since stayed the disclosure of 

such marks. We understand that what was under consideration in that case 

was whether the marks awarded to a candidate on the basis of his performance 

appraisal reports should be disclosed or not. In this case, the Appellant has 

only wanted to know the marks awarded to him during the interview.

4.           We, therefore, direct the CPIO to provide to the Appellant within 10 

working days from receipt of this order the details about the marks awarded to 

him in the interview conducted in connection with the promotion.

5.       With the above direction, the appeal is 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/2010/000137
Assistant Registrar

CIC/SM/A/2010/000137