Central Information Commission Judgements

Mr. Shyam Kukreja vs Central Vigilance Commission on 2 August, 2011

Central Information Commission
Mr. Shyam Kukreja vs Central Vigilance Commission on 2 August, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000081­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                     2 August 2011


Date of decision                       :                                     2 August 2011



Name of the Appellant                  :    Shri Shyam Kukreja
                                            E­150, Ground Floor,  Lajpat Nagar 
                                            Part­1, Near Krishna Market, 
                                            New Delhi - 110 024.


Name of the Public Authority           :    CPIO, Central Vigilance Commission,
                                            Satarkta Bhawan, GPO Complex,
                                            Block A, INA, New Delhi - 110 023.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Surjit Singh, Director,
        (ii)    Shri R.N. Nayak, OSD



Chief Information Commissioner                   :       Shri Satyananda Mishra



2. In  spite  of  notice,  the Appellant did  not  turn up  for  the  hearing.  The 

Respondents were present. We heard their submissions.

3. The   Appellant   had   requested   for   some   information   regarding   one 

employee   of   the   CVC   who   had   retired   including   such   details   as   his   bank 

account details. The CPIO had provided all the information except the bank 

CIC/WB/A/2010/000081­SM
account details. He had invoked the provisions of Section 8(1) (g) and (j) of the 

Right to Information (RTI) Act in support of his decision for not disclosing such 

details. The Appellate Authority had endorsed the information already provided 

by the CPIO.

4. After carefully considering the facts of the case, we find nothing wrong in 

the decision of the CPIO in not giving the bank details. Indeed, he could not 

have   provided   any   details   regarding   the   bank   account   of   the   employee 

concerned   for   the   simple   reason   that   it   is   in   the   nature   of   commercial 

confidence. It is exempted from disclosure not only as personal information in 

terms of Section 8(1) (j) but also in terms of Section 8 (1) (d). Therefore, we find 

no ground for interfering in the decision of the CPIO/Appellate Authority. The 

appeal has no merit.

5. It is disposed of accordingly.

6. 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/WB/A/2010/000081­SM