Central Information Commission Judgements

Mr.K Vijayakumar vs Indian Overseas Bank on 15 November, 2011

Central Information Commission
Mr.K Vijayakumar vs Indian Overseas Bank on 15 November, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2011/002149/15682
                                                                  Appeal No. CIC/SG/A/2011/002149

Relevant facts emerging from the Appeal:


Appellant                            :                   Mr. K. Vijayakumar
                                                         Indian overseas bank
                                                         Kodungallur, Thrissur
                                                         District, Kerala state- 680664

Respondent                           :                   Mr. V. C. Ramachandran
                                                         PIO & Dy. General Manager
                                                         Indian Overseas bank
                                                         RTI Cell, Law department
                                                         Central Office, 763 Anna
                                                         Salai, Chennai-600002
                                                         Tamil Nadu

RTI application filed on             :                   31-12-2010
PIO replied on                       :                   17-01-2011
First Appeal filed on                :                   21-02-2011
First Appellate Authority order of   :                   23-03-2011
Second Appeal received on            :                   07-07-2011

Sl.                             Information sought                                        Reply of PIO
1. Total number of staff on Cadre wise/scale wise and year wise from 31-03-
    1993 to 31-03-2010.                                                            Providing           the
2. Out of the above total number of SC, ST and OBC members.                        information       would
3. Out of the above total number of first line managers.                           disproportionately
4. Total number of agriculture officer's year wise from 31-03-1993 to 31-03-       divert the resources of
    2010.                                                                          the Public Authority
5. Year wise number of agricultural officers recruited from 31-03-1993 to 31-03-   and hence cannot be
    2010.                                                                          provided.
6. Total number of branches year wise from 31-03-1993 to 31-03-2010.
7. Total amount of net profit year wise from 31-03-1993 to 31-03-2010

Grounds for the First Appeal:
The CPIO did not give complete and true information and CPIO did not provide information.

Order of the First Appellate Authority (FAA):
Information given by CPIO is satisfactory.

Ground of the Second Appeal:
PIO had not given complete and true information.
 Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. K. Vijayakumar on video conference from NIC-Thrissur Studio;
Respondent : Mr. A. K. Mohanthy, Chief Manager on behalf of Mr. V. C. Ramachandran, PIO & Dy.

General Manager on video conference from NIC-Chennai Studio;
The Appellant has sought information for a 17 year period. The PIO has stated that information is
not complied in this format and hence this would disproportionately divert the resources of the Public
Authority. For most such information it would have been possible to offer an inspection of the relevant
records but the PIO states that this information would be distributed amongst 46 Regional Officers and 06
Regional Departments. In view of this even offering an inspection of this nature would be a huge
diversion of resources of public authority.

Decision:

The Appeal is disposed.

The information sought is not available in compiled form and it would divert the
resources of the Public Authority very disproportionately to provide the information.
This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
15 November 2011
(In any correspondence on this decision, mention the complete decision number.) (SU)