Central Information Commission Judgements

Mr.Chakradhar Panigarhi vs State Bank Of India on 4 November, 2010

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

F.No.CIC/AT/A/2010/000596
Dated, the 04  November, 2010.

                                                                 th




 Appellant         : Shri Chakradhar Panigrahi 


 Respondent        : State Bank of India, Mumbai
 s

Pursuant   to   Commission’s   notice   dated   27.09.2010,   this   matter 
came up for hearing on 08.10.2010.    Appellant was present in person, 
while the respondents were represented by Shri R.P. Singh, AGM (Law).

2. Appellant’s RTI­application dated 08.05.2010 was for certified true 
copies   of   current   relevant   bank’s   manual   on   loans   and   advances 
pertaining to micro and small enterprises.

3. The requested information has been denied to him by CPIO and 
Appellate  Authority,  who  claimed  that  it was  exempted  from  disclosure 
under Section 8(1)(d) of the RTI Act.

4. I do not agree with the reasoning of the respondents. The policies 
and procedures  followed by the Bank in matters of micro­finance touch 
the lives of millions of people. There is good reason why these policies as 
well as the procedures established thereof should be in the public domain 
in order that the customers of the Bank and the potential customers for 
micro­finance are suitably made aware about all its pros and cons before 
taking the decision to become a loanee of the Bank. I fail to understand 
as   to   how   such   an   important   policy/procedure   if   disclosed   would 
jeopardize  the   bank’s   commercial   interest   vis­à­vis   others  or   impair   its 
intellectual property rights. In fact this information ought to have been put 

CIC_AT_A_2010_000596_M_45183.doc 
Page 1 of 2
up on the public domain suo­motu by the Bank for the public’s knowledge. 
The   State   Bank   of   India   discharges   an   extremely   important   public 
responsibility   and   citing   technical   reasons   to   prevent   disclosure   of   an 
essential information such as this, does not do justice to its standing and 
image.

5. In my view, the information as requested by this appellant must be 
disclosed  in public  interest.  I would urge the Bank  that they  voluntarily 
place this information  on the website for the information  of the general 
public.

6. It is directed that the requested information  be transmitted  to the 
appellant by the CPIO within two weeks.

7. Appeal allowed.

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

( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000596_M_45183.doc 
Page 2 of 2