1
Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/AT/A/2010/000791DS
Appellant /Complainant : Sh. V. Ramachandran,
Chennai
Public Authority : State Bank of India,
Madurai/Chennai
(Shri B.N. Naidu, CPIO, Sh.
D. Kasi Mgr. and
Shri Srinivasan - through
video
Conferencing)
Date of Hearing : 25 April 2011
Date of Decision : 25 April 2011
Facts
:
1. Shri V Ramachandran presented RTI request dated
31 May 2010 before the CPIO, State bank of India,
Madurai requesting for information – enclosed herewith
as Annexure A .
2. Vide order dated 8 June 2010 the CPIO denied
disclosure of information on the grounds that the
appellant had sought explanations, queries and
interpretations from the public authority which was
not as per the provisions of the RTI Act. Also that
information relating to vigilance and enquiry related
matters which was held in confidentiality by the
public authority could not be disclosed to the
employee.
3. The applicant preferred appeal dated 23 June
2010 against the above order before the first
appellate authority who disposed of the matter vide
FAA order dated 20 July 2010 and denied disclosure of
information by citing the provisions of section 8 (1)
(h) of the Act. Being aggrieved and not being
satisfied with the above orders the applicant
preferred second appeal before the Commission. The
matter was heard today through videoconferencing.
Appeal : No. CIC/AT/A/2010/000791DS
2
Both parties were present at Chennai and presented
arguments.
Decision notice
4. After hearing both parties it is amply clear
that the appellant has not been precise and specific
in seeking information through his RTI application.
Appellant made attempt to clarify the precise
information sought by him at the hearing. The matter
is remanded back to the CPIO with directions to:
• Deny information which does not fall within the
scope and ambit of section 2 (f) of the Act;
• provide the appellant with a copy of the
rules/recorded reasons on file on the issues
brought to the fore in his RTI application;
• while denying information under the provisions
of section 8 (1)(h), show clear linkage between
the disclosure of information being denied and
its impact on the ongoing enquiry in case it is
disclosed.
5. Information to be provided/action as above to be
completed within four weeks of receipt of the order.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri V.Ramachandran
Chief Manager, State Bank of India
Overseas Branch,
86, Rajaji Salai, Chennai600001.
2. The CPIO
State Bank of India
Administrative Unit2,
Ambedkar Road, Madurai625002
Appeal : No. CIC/AT/A/2010/000791DS
3
3. The Appellate Authority
State Bank of India, RTI Cell
GM(NW2) Office, 7th Floor
Local Head Office, 16, College Lane
Nungambakkam, Chennai600034
Appeal : No. CIC/AT/A/2010/000791DS