Central Information Commission Judgements

Mr. S Vishwanath Rao vs Indian Bank on 30 September, 2010

Central Information Commission
Mr. S Vishwanath Rao vs Indian Bank on 30 September, 2010
                               Central Information Commission
                                 File No.CIC/SM/A/2010/000206 
                       Right to Information Act­2005­Under Section  (19)


                                                                      Dated: 30 September 2010


Name of the Appellant                     :    Shri S. Vishwanath Rao
                                               H.No. 2393, 10th Main,
                                               E Block, Rajajinagar, IInd Stage,
                                               Bangaluru.


Name of the Public Authority              :    CPIO, Indian Bank,
                                               Head Office, 66,
                                               Rajaji Salai, Chennai.


        The Appellant was represented by Shri Raghvendra.

        On behalf of the Respondent, Smt. Shashi Rekha was present.

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

present   in   the   Bangalore   studio   of   the   NIC   along   with   his   advocate.   The 

Respondents were present in the Chennai studio. We heard their submissions.

3. The  Appellant  had  wanted  copies  of  several  orders  in  respect  of  nine 

employees of the bank, such as, their appointment and confirmation orders etc. 

The CPIO had refused to disclose this information by claiming exemption under 

various provisions of the Right to Information (RTI) Act. On careful examination 

of   the   RTI   request,   we   do   not   think   that   any  of   these   provisions  should   be 

attracted to the kind of information sought. The Appellant has asked for only 

administrative details about some employees. In fact, some of this information 

should be ordinarily available in the public domain under Section 4(1) (b) of the 

Right to Information (RTI) Act. Therefore, we now direct the CPIO to provide to 

the   Appellant  within   10   working  days  from   the   receipt   of   this   order   attested 

photocopies of the orders sought by him in respect of the nine employees of the 

bank.

4. With the above direction, the appeal is disposed off.

CIC/SM/A/2010/000206

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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2010/000206