Central Information Commission Judgements

Shri D. Sahadevan vs State Bank Of India on 6 February, 2009

Central Information Commission
Shri D. Sahadevan vs State Bank Of India on 6 February, 2009
                              Central Information Commission
                     Appeal No.CIC/PB/A/2008/00549-SM dated 06.8.2007
                      Right to Information Act-2005-Under Section (19)

                                                                                Dated 06.02.2009


Appellant       :        Shri D. Sahadevan

Respondent      :        State Bank of India

The Appellant is not present in spite of notice.

On behalf of the Respondent, the following are present:-

        (i)     Shri D. Kasi, Dy. Manager
        (ii)    Shri B. Raghavulu Naidu, Manager (Law)

        The brief facts of the case are as under.

2. The Appellant had requested the CPIO, in his letter dated 6 August 2007, for certain

information. The CPIO, in his letter of 13 October 2007, denied the information as exempt under

Section 8(1)(j) of the Right to Information (RTI) Act being in the nature of information which had

no relation to any public activity or interest and which would cause unwarranted invasion of

theprivacy of individuals. Not satisfied, the Appellant approached the first Appellate Authority in

his appeal dated 25 October 2007. That Authority decided his appeal by his order dated in 11

December 2007. He endorsed the views of the CPIO and held that since the Appellant was

seeking to know about the details concerning another employee, this information could not be

given as exempt under Section 8(1) (j) of the RTI Act. It is against this order that he has now

approached the Commission in second appeal.

3. During the hearing,the Appellant was not present in spite of notice.We carefully examined

his appeal and also heard the submissions of the Respondent. The Respondent brought to our

notice that this appeal had already been decided by the Commission in the past in its order dated

6 Aug 2008 in File No. PBA/08/398. In its order,the Commission had directed the CPIO

concerned to provide part of the information sought by the Appellant but not to supply certain

information which concerned the personal details of a third party. On comparing the contents of

the present appeal with the one which had been already decided, we find that the subject matter
of both the appeals is the same. We also note that the Respondent has provided the Appellant

with the information as directed by the Commission. In the second appeal, the Appellant has

asked for some additional information which he had not raised in his original application.

Nevertheless, if this information is available with the CPIO, we direct him to provide that

information to the Appellant within 10 working days from the receipt of this order

4. With the above direction, this appeal is 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