Central Information Commission Judgements

Mr.T C Aggarwal vs Punjab National Bank on 20 October, 2010

Central Information Commission
Mr.T C Aggarwal vs Punjab National Bank on 20 October, 2010
                                 Central Information Commission
                      File No.CIC/SM/A/2010/000663, 666, 715, 814 & 910
                      Right to Information Act­2005­Under Section  (19)


                                                                        Dated: 20 October 2010


Name of the Appellant                       :   Shri T.C. Aggarwal,
                                                Chief Manager,
                                                Punjab National Bank,
                                                Link Cell, Kingsway, Nagpur.  


Name of the Public Authority                :   CPIO, Punjab National Bank,
                                                Circle Office, Sector 17B,
                                                Inspection Department,
                                                Chandigarh.


         The Appellant was not present in spite of notice.

         On behalf of the Respondent, the following were present:­
         (i)      Shri N.K. Adlakha, Chief Manager,
         (ii)     Shri Sartaj Singh, Senior Manager (Law),
         (iii)    Shri B. Taneja,
         (iv)     Shri Swaroop Singh,
         (v)      Shri R.S. Singh 

 

2. We   took   up   these   five   cases   together   for   hearing   through 

videoconferencing.  The Appellant was not present. Although he had requested 

in   writing   to   adjourn  these   cases  beyond  Diwali,  we   did   not   accede  to   his 

request as it is not the general practice to adjourn cases on such grounds as 

transfer of an employee from one station to another.   The Respondents were 

present   in   our   chamber   as   well   as   in   the   NIC   Studios   at   Ludhiana   and 

Chandigarh.  We heard their submissions.

3. In five separate applications, the Appellant had sought more than 100 

items of information regarding a variety of issues.  The CPIO had, in each case, 

provided him with a large number of information against most of his queries 

although   against   some   queries   the   information   was   not   provided   either   by 
CIC/SM/A/2010/000663, 666, 715, 814 & 910
claiming   exemption   under   some   provision   or   the   other   of   the   Right   to 

Information (RTI) Act or on the ground that the information was not available. 

In his second appeals filed before the CIC, the Appellant has not specifically 

spelt out why he finds any of the information provided to him as inadequate or 

incorrect.  Instead, he has generally alleged large scale bungling and corruption 

in the functioning of the Bank in general and some of its superior officers in 

particular.  

4. We carefully perused the contents of the RTI applications in all these 

cases   and   the   reply   given   by   the   CPIO.   We   do   not   find   any   particular 

inadequacy or shortcoming in the response of the CPIO in any of these cases 

except that the CPIO has not explained how the certain items of information 

denied by him would be covered under the exemption provision cited by him. 

For   example,   the   Appellant   had   sought   details   of   the   Annual   Maintenance 

Contracts   (AMC)   entered   into   by   the   Bank   during   a   certain   period.     This 

information has been denied by citing the exemption provisions of Section 8(1)

(d) of the Right to Information (RTI) Act. Claiming AMC contracts to be in the 

nature of commercial confidence is not justifiable at all.   The AMC is like any 

other contract and the citizens have a right to know to whom such contracts 

have been awarded and for what consideration.   Even if it is agreed that the 

Appellant has not sought this information very specifically and had only sought 

the details without explaining what he means by ‘details’, the CPIO should have 

provided  the   list   of   AMCs  awarded  during  that   period  along  with   the   exact 

consideration in each case and for what activity.

5. In the backdrop of the above, we would like the CPIOs in all these cases 

to provide the available information against those items where the information 

had been denied by invoking the various exemption provisions.   If the CPIO 

CIC/SM/A/2010/000663, 666, 715, 814 & 910
decides not to provide the information in some of these instances, he must pass 

a speaking order stating how exactly the desired information would be covered 

by the said exemption provisions.   We direct the CPIOs to comply with this 

direction within 15 working days from the receipt of this order.  

6. With the above directions, all the fives are disposed off.  

7. 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/2010/000663, 666, 715, 814 & 910