Central Information Commission Judgements

Mr.Md Muzibur Rahman vs State Bank Of India on 20 May, 2010

Central Information Commission
Mr.Md Muzibur Rahman vs State Bank Of India on 20 May, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001072 dated 11­11­2008
                  Right to Information Act­2005­Under Section  (19)



                                                                   Dated: 20 May 2010


Name of the Appellant                  :   Shri Muzibur Rahman
                                           Qtr. No. NCH B/12, PO SECL,
                                           Gevra Project, Distt - Korba,
                                           Chattisgarh.


Name of the Public Authority           :   CPIO, State Bank of India,
                                           Local Head Office,
                                           PB.No. 6, Hoshangabad Road,
                                           Bhopal - 462 011.



        The Appellant was present in person.

        On behalf of the Respondent, Smt. Nirmala Ukrani was present.

 

2. In this case, the Appellant had, in his application dated 11 November 

2008, requested the CPIO for various documents and information relating to an 

official of the respondent bank including that official’s pay slips, travel expenses 

and rent receipts. In his reply dated 24 January 2009, the CPIO refused all the 

requests on the ground that the information sought by the Appellant related to a 

matter   of   commercial   confidence   and   third   party   information,   which   was 

exempted from disclosure under the Sections 8 (1) (d) and (j) of the Right to 

Information   (RTI)   Act.   The   response   of   the   CPIO   came   much   after   the 

prescribed time limit (as mentioned in the RTI Act) and in the meanwhile the 

Appellant had already preferred an appeal on 24 December 2008. It is not clear 

if the Appellate authority had passed any order on the appeal. The Appellant 

however has preferred a second appeal in the CIC. 

CIC/SM/A/2009/001072

3. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Korba studio of the NIC. The Respondents were present in the 

Bhopal   studio.   We   heard   their   submissions.   We   do   not   agree   with   the 

contention of the CPIO that the desired information could be denied as personal 

information.   Such   information   as   the   monthly   salary   paid   to   the   branch 

manager, his official travel expenses etc, is of a routine administrative nature 

and has to be placed in the public domain. In fact, some of this information 

should be available through the Section 4(1) (b) disclosure to be made by the 

bank itself. In view of this, we now direct the CPIO to provide to the Appellant 

all   the   desired   information   along   with   photocopies   of   any   relevant 

documents/records within 10 working days from the receipt of this order.

4. In   this   case,   there   is   an   obvious   delay   on   the   part   of   the   CPIO   in 

providing the information to the Appellant. It is claimed that the CPIO received 

the request for information only on 6 January 2009 although the Appellant had 

preferred it in the branch on 11 November 2008. Obviously, the branch had 

forwarded it late. In any case, this entire delay has to be explained reasonably. 

Therefore, we direct the CPIO to appear before us in person on 2 July 2010 at 

11.15 AM or depute the branch manager concerned to explain the delay in the 

matter.   It   may   be   noted   that   if   the   delay   is   not   explained   with   adequate 

justification, penalty in terms of Section 20 (1) of the Right to Information (RTI) 

Act will be imposed on the CPIO or any other officer responsible for the delay.

5. With the above directions, the appeals is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001072
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)
Assistant Registrar

CIC/SM/A/2009/001072