Central Information Commission Judgements

Mr.Kul Bhushan Jain vs State Bank Of India on 31 October, 2011

Central Information Commission
Mr.Kul Bhushan Jain vs State Bank Of India on 31 October, 2011
                                 1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

          Appeal : No. CIC/AT/A/2010/001238­DS & 
                CIC/AT/A/2010/001230­DS 

 Appellant /Complainant      :       Sh. Kul Bhushan Jain, 
Rohtak  
Public Authority             :       State Bank of India, 
Chandigarh
                             (Sh.Devinder Singh, AGM(Law) 
and Sh.
                             Kamal Sharma, Dy.Mgr. - 
through video
                             Conferencing) 

Date of Hearing              :       31 October 2011   
Date of Decision             :       31 October 2011

Facts

:­ 

1. Shri K. B. Jain  submitted RTI application dated 
13   September   2010   before   the   CPIO,   State   Bank   of 
India,   Chandigarh   and   Mumbai   respectively,   seeking 
information   relating   to   the   cases   where   various 
branches   of   the   Bank   under   their   respective 
jurisdiction   had   compromised/settled   with   the 
defaulting   parties,   during   the   last   three   years­
either through court or through private negotiations- 
enclosed herewith as Annexure A.

2. The   appellant   specifically   submits   that   if   the 
public   authority   feels,   it   can   avoid   disclosing   the 
names   of   the   parties   on   the   account   of   protecting 
their personal information.  

3. Vide   CPIO   order   dated   13   October   2010, 
information was not provided to the appellant, as the 
RTI   application   constitutes   information   of 
“commercial confidence” of third party u/s 8 (1) (d) 
of the RTI Act, the Order further said that otherwise 
also, the information sought is not readily available 
in the manner as sought and collection/compilation of 
such   information   will   disproportionately   divert   the 
resources of the Bank.

   Appeal : No. CIC/AT/A/2010/001238­DS & 
CIC/AT/A/2010/001230­DS 
2

4. Not   satisfied   with   the   order,   Appellant 
preferred   appeal   dated   18   October   2010,   before   the 
first appellate authority.

5. Vide   FAA   order   dated   12   October   2010,   the 
information was not disclosed to the appellant as its 
exemption is available u/s 8 (1) (d) and 8 (1) (j) of 
the Act.

6. Being   aggrieved   and   not   being   satisfied   by   the 
above   orders   the   appellant   preferred   second   appeal 
before the Commission.

7. The   Appellant   was   present   through   audio 
conferencing.     Respondents   were   present   through 
videoconferencing   at   Chandigarh   and   Mumbai 
respectively.   The   Respondent   submits   that   the 
information   sought   pertains   to   the   “commercial 
confidence”   of   the   third   party   and   also   is   personal 
information u/s 8 (1) (j) of the RTI Act. They also 
directed   the   Commission   to   the   earlier   order   of   the 
Commission   dated   8th   November   2007 
(CIC/PB/A2007/01082)   and   8th   September   2009 
(CIC/PB/A/2008/01206/SM)   claiming   that   the   said 
information   could   not   be   disclosed   since   such 
information held by the bank in commercial confidence 
and disclosure of such information could have adverse 
impact   on   the   competitive   position   of   those 
customers. 

8. The   respondents   maintained   that   even   otherwise 
also, the information sought is not readily available 
with the Bank.

Decision notice

9. After hearing both the parties the Commission is 
of   the   view   that   the   information   sought   is   neither 
against   the   “commercial   confidence”   nor   “personal 
information” of the third party. The RTI application 
specifically states that the disclosure of the Names 
of   the   defaulting   parties   can   be   omitted   in   the 
information provided by the Bank. Thus, the question 
of   the   disclosure   of   the   personal   information   does 
not   arise.   Also,   the   appellant   has   only   asked   the 
Date   and   total   amount   that   the   bank   has 
   Appeal : No. CIC/AT/A/2010/001238­DS & 
CIC/AT/A/2010/001230­DS 
3

settled/compromised   with   the   defaulting   part   which 
cannot amount as “commercial confidence” of the third 
party   and   disclosure   of   which   could   have   adverse 
impact   on   the   competitive   position   of   those   third 
party. 

10. After   perusing   through   the   Orders   supplied   at 
the hearing by the respondents, it is observed by the 
Commission   that   the   said   orders   are   pertaining   to 
different   set   of   facts   in   which   the   personal 
information/   individual   details   of   the   NPA   account 
have   been   sought   by   the   applicant   from   the   Bank, 
which   indeed   is   held   by   a   Bank   in   commercial 
confidence   and   disclosure   of   such   information   could 
have   adverse   impact   on   the   competitive   position   of 
those   customers.   Also,   in   those   cases   the   RTI 
applicant   has   not   been   able   to   establish   any   larger 
public interest which warrants the disclosure of such 
information.

11. While in the present case, the Commission is of 
the   view   that   there   is   Larger   Public   Interest 
involved   in   disclosing   the   Settlement   amount   of   the 
Banks with the Defaulting parties as it will help in 
transparent functioning of the public authority which 
is the very objective of the RTI Act.

12. The   Commission   hereby   directs   the   CPIOs   of   the 
respective   public   authorities   to   furnish   the 
information   to   the   Appellant   within   3   weeks   of   the 
receipt of this Order.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel. No. 011­26105027

Copy to:­

1. Shri Kul Bhushan Jain
Anaaj Mandi, 
Rohtak­124001(Haryana)

   Appeal : No. CIC/AT/A/2010/001238­DS & 
CIC/AT/A/2010/001230­DS 
4

2. The CPIO
Asst.General Manager (P&E) 
  State Bank of India, Local H.O.

P.B.No.139, Sector­17B, 
Chandigarh­160017

3. The Appellate Authority
General Manager (Network­2)
State Bank of India, Local H.O. 

P.B.No.139, Sector­17B, 
Chandigarh­160017
 
 

   Appeal : No. CIC/AT/A/2010/001238­DS & 
CIC/AT/A/2010/001230­DS