Central Information Commission Judgements

Mr.P B Duragannavar vs State Bank Of India on 23 April, 2010

Central Information Commission
Mr.P B Duragannavar vs State Bank Of India on 23 April, 2010
                             Central Information Commission
               File No.CIC/SM/A/2009/001601 & CIC/SM/C/2010/900001
                                        dated 06­07­2009
                   Right to Information Act­2005­Under Section  (19)




                                                                    Dated: 23 April 2010



Name of the Appellant                     :   Shri P B Durgannavar
                                              Plot No. 2551/1, Sector - 12,
                                              Income Tax Colony, Beside NH­4,
                                              Mahantesh Nagar, MM Extn,
                                              Belgaum - 590 016.


Name of the Public Authority              :   CPIO, State Bank of India,
                                              Industrial Relations Department,
                                              Corporate Centre, State Bank 
                                              Bhawan,
                                              Mumbai - 400 021.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri A. P. Thorang, AGM (Law),
        (ii)     Shri Bhatt

 

2. In this case, the Appellant had, in his application dated 6 July 2009, 

requested   the   CPIO   for   some   information   regarding   the   SBIVRS.   His 

application was transferred to the CPIO in the Corporate Centre of the Bank on 

13 July 2009 and the CPIO there responded to him on 17 July 2009 stating that 

no   such   information   as   sought   was  being   compiled.   Not   satisfied   with   this 

response,   the   Appellant   preferred   an   appeal   on   27   July   2009   which   the 
CIC/SM/A/2009/001601 & CIC/SM/C/2010/900001
Appellate Authority dismissed holding that there was no ground for the appeal. 

Consequently, the Appellant has come to the CIC in second appeal. The CIC 

Registry has  registered two  separate appeals  on  the  same  matter  probably 

because these were received at different times.

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

present in the Belgaum studio of the NIC whereas the Respondents present in 

the Mumbai studio. We heard their submissions. We carefully examined the 

request   for   information   and   noted   that   it   was   indeed   quite   vague   and   not 

specific. The CPIO has already informed him that the desired information was 

not being compiled nor maintained in the manner in which it has been sought. 

We tend to agree with the CPIO.

4. In fact, from the submissions made by the Appellant, it was clear that he 

had a grievance against the Bank in the matter of his own VRS. Surely, this is 

not the forum to redress his grievance. If he would request for any specific 

information, the CPIO is bound to provide that to him. The present appeal is 

without any merit. It is, thus, disposed off.

5. 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.

CIC/SM/A/2009/001601 & CIC/SM/C/2010/900001
(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/001601 & CIC/SM/C/2010/900001