Central Information Commission
Appeal No.CIC/PB/A/2008/01142-SM dated 30.06.08
Right to Information Act-2005-Under Section (19)
Dated: 19 August 2009
Name of the Appellant : Shri Dibakar Dutta
Mouza: Sahapur Town Tarakeswar,
PO & PS: Tarakeswar, Dist: Hoogly,
Tarakeswar Dighir Chakdighi Road,
Pin-714 210
Name of the Public Authority : CPIO, UCO Bank,
Zonal Office, Burdwan,
West Bengal
The Appellant was not present.
On behalf of the Respondent, Shri Chakravarthy, PIO was present.
2. In this case, the Appellant had, in his application dated February 23,
2008 requested the CPIO for the account statement of one third-party
customer named Brojbala Ghosh. The CPIO replied on March 24, 2008 and
denied the information claiming exemption under Section 8(1) (j) of the
Right to Information (RTI) Act. Not satisfied with this reply, the Appellant
sent an appeal to the first Appellate Authority on May 12, 2008. It appears
that authority did not decide the appeal. Thereafter, the Appellant has
come before the CIC in second appeal.
3. We heard the case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Burdwan
studio of the NIC. We heard his submissions. He submitted that the
Appellate Authority had not received any appeal as claimed by the
Appellant. He also reiterated the arguments of the CPIO in favour of not
disclosing the information sought by the Appellant. We agree with the
contention of the CPIO that the information sought related to the account
details of a third-party customer which the Bank held in commercial
confidence and could not have disclosed as such information was exempt
CIC/PB/A/2008/01142-SM
from disclosure under Section 8(1) (d) of the Right to Information (RTI) Act,
although somewhat mistakenly, the CPIO has cited Section 8(1) (j) instead.
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/2008/01142-SM