Central Information Commission Judgements

Sh. Jai Gopal Verma vs Statebank Of India, Chandigarh on 24 June, 2011

Central Information Commission
Sh. Jai Gopal Verma vs Statebank Of India, Chandigarh on 24 June, 2011
                                   1


              Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal : No. CIC/AT/A/2010/000909­DS 

 Appellant /Complainant        :       Sh. Jai Gopal Verma, 
Chandigarh      
Public Authority               :        State Bank of India, 
Chandigarh
                               (Sh. Malik, Dy.Mgr.(Law), 
CPIO and Sh
                               Devinder Singh, AGM(Law)

Date of Hearing                :       24 June 2011  
Date of Decision               :        24 June 2011

Facts

:­ 

1. Applicant   sought   to   have   information   pertaining 
to   third   party,   who   is   retired   official   of   SBI/his 
legal   heirs,   by   preferring   RTI   application   dated 
3.4.2010 before the CPIO, SBI, Chandigarh.

2. Vide   CPIO   order   dated   23.4.2010,   disclosure   of 
information   was   denied   under   Section   8(1)(j)   of   the 
Act.     Applicant   preferred   appeal   dated   8.5.2010 
stating   that   information   pertaining   to   third   party 
was   sought   in   order   to   pursue   the   matter   of   loan 
taken   by   the   third   party   in   March,   2001   from   the 
Akhil Bhartiya Bank Employees Society, which has not 
been re­paid.

3. Vide   FAA   order   dated   4.6.2010,   the   appeal   was 
dismissed   and   it   was   reiterated   that   the   appellant 
had   not   made   out   any   case   by   showing   larger   public 
interest in disclosure of third party information. 

Appeal : No. CIC/AT/A/2010/000909­DS 
2

4. Appellant   preferred   second   appeal   before   the 
Commission.   The   matter   was   heard   today.     Respondent 
was present as above.  Appellant did not appear.

DECISION NOTICE

5. The Commission is in agreement with the decision 
of   the   respondent   for   non­disclosure   of   information 
as no larger public interest has been demonstrated by 
the   appellant   for   disclosure   of   third   party 
information.   Even if the statement of the appellant 
is true that a loan was taken by the third party in 
March,   2001,   the   Commission   is   at   a   loss   to 
understand how the matter was remained un­attended to 
by   the   Society   for   over   9   years.     The   plea   of   the 
appellant   is   not   convincing.     The   appeal   is 
dismissed.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 

Copy to:­

1. Shri Jai Gopal Verma
# 5304, Modern Housing Complex
Manimajra, 
UT Chandigarh

2. The CPIO
State Bank of India
Asst. General Manager (P&E)
Sector­17B, Chandigarh­160017 

3. The Appellate Authority
  State Bank of India
General Manager (Network­1)
Local Head Office, Sector­17, 
Appeal : No. CIC/AT/A/2010/000909­DS 
3

Chandigarh­160017 
 

   

Appeal : No. CIC/AT/A/2010/000909­DS