Central Information Commission Judgements

Mr.Pandit Manu Sharma vs Central Bank on 30 May, 2011

Central Information Commission
Mr.Pandit Manu Sharma vs Central Bank on 30 May, 2011
                      Central Information Commission, New Delhi
                              File No.CIC/SM/A/2010/001048 & 1049
                   Right to Information Act­2005­Under Section  (19)




Date of hearing                          :                                  30 May 2011


Date of decision                         :                                  30 May 2011



Name of the Appellant                    :   Pandit Manu Sharma
                                             Advocate, Jilla Mahamantri,
                                             Parshuram Yuva Manch, 
                                             Distt - J P Nagar, U.P.


Name of the Public Authority             :   CPIO, Central Bank of India,
                                             Zonal Office, 
                                             Bareilly.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Dharmender Singh, CPIO was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. Heard these cases through video conferencing. The Appellant did not 

turn up in the JP Nagar studio of the NIC in spite of notice. The Respondent 

was however present in the Bareily studio. We heard his submissions.

3. In two separate applications, the Appellant had sought to know about the 

details of the accounts of two third party customers of the Bank. The CPIO had 

CIC/SM/A/2010/001048 & 1049
refused to disclose the information in terms of the provisions of Section 8(1) (d) 

of the Right to Information (RTI) Act.

4. We find nothing wrong in the decision of the CPIO. The Appellant has 

not   produced   any   authorisation   from   the   account   holders   for   seeking   such 

information  nor  has  he   shown  how  the  disclosure  of  this  information  would 

serve any larger public interest. Obviously, the information is in the nature of 

commercial confidence and the bank cannot be expected ordinarily to disclose 

it to anyone not specifically authorised by the account holders. There is no merit 

in these appeals. These are disallowed.

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

(Satyananda Mishra)
Chief 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.

(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/001048 & 1049