Central Information Commission Judgements

Shri Abdekahar Muzaffar Quazi vs Reserve Bank Of India, Mumbai on 27 August, 2009

Central Information Commission
Shri Abdekahar Muzaffar Quazi vs Reserve Bank Of India, Mumbai on 27 August, 2009
                          Central Information Commission
              Appeal No.CIC/PB/A/2008/01104-SM dated 29-12-2007
                Right to Information Act-2005-Under Section (19)



                                                      Dated: 27 August 2009


Name of the Appellant              :   Shri Abdekahar Muzaffar Quazi,
                                       Mahdibagh Colony, Dr. Ambedkar PO,
                                       Near Railway Crossing Fly Over Bridge,
                                       Mahdi Bagh Colony Road, Nagpur.

Name of the Public Authority       :   CPIO, Reserve Bank of India,
                                       D/o Administration & Personnel
                                       Management, Central Office,
                                       Shahid Bhagat Singh Marg, Mumbai.



       The Appellant was not present.

       On behalf of the Respondent, the following were present
       (i)      Shri. Unnikrishnan, Legal Advisor (Law),
       (ii)     Shri. Ravindran.


2. In this case, the Appellant had, in his application dated December 29,

2007, requested the CPIO for the authentic/certified copy of the guidelines

regarding the security arrangements for all the Banks, both nationalised and

private, for the installation of ATM booths/points at various localities

outside the Branch premises, specifically regarding the safety measures to

be adopted and followed by all the Banks. The CPIO replied on February 18,

2008 and denied the information claiming exemption from disclosure under

Section 8(1) (a) and (d) of the Right to Information (RTI) Act. Not satisfied

with this reply, he had moved the Appellate Authority on March 4, 2008. The

Appellate Authority decided the appeal in his order dated May 21, 2008 and

dismissed it by endorsing the decision of the CPIO. The Appellant has

CIC/PB/A/2008/01104-SM
challenged this order in his second appeal to the CIC.

3. We heard this case through videoconferencing. The Appellant was not

present in the Nagpur studio of the NIC in spite of notice. The Respondent

was present in the Mumbai studio. He reiterated the arguments offered by

the CPIO that the disclosure of this information would jeopardise the safety

of the ATMs and would have an adverse impact on the economic interests of

the country. Indeed, the RBI cannot be expected to make public the various

safety and security instructions it might have issued from time to time for

the safe installation and maintenance of ATMs as this may expose the ATMs

to the risk of breach of safety in the hands of antisocial elements. This

could not be in the economic interests of the state as envisaged in Section 8

(1) (a) of the Right to Information (RTI) Act. Therefore, we uphold the

decision of the CPIO and the Appellate Authority in denying the information.

4. The case is, thus, disposed off.

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/PB/A/2008/01104-SM