Central Information Commission Judgements

Shri Mahendra T Udeshi vs Bank Of Baroda on 1 December, 2009

Central Information Commission
Shri Mahendra T Udeshi vs Bank Of Baroda on 1 December, 2009
                                  Central Information Commission
                       Appeal No.CIC/SM/A/2009/000290 dated 20-08-2008
                        Right to Information Act-2005-Under Section (19)


                                                                  Dated: 1 December 2009

Name of the Appellant                    :   Shri Mahendra T Udeshi
                                             Mohan Terrace, 4th Floor,
                                             Flat No. 42, 64/72,
                                             Mody Street, Fort,
                                             Mumbai - 400 001.

Name of the Public Authority             :   CPIO, Bank of Baroda,
                                             Bank of Baroda,
                                             Baroda Corporate Centre,
                                             C - 26, G - Block,
                                             Bandra Kurla Complex,
                                             Mumbai.

        The Appellant was present in person.

        On behalf of the Respondent, Shri Ramaswami Iyer was present.

2. In this case, the Appellant had, in his application dated August 20,
2008, requested the CPIO for the certified copies of a large number of
documents relating to the disciplinary proceedings initiated against him for
his role in the alleged irregularities in the accounts of M/s Phoenix India and
M/s Monark Enterprises. The CPIO replied on September 20, 2008, by and
large, denying all the information claiming exemption under Section 8(1) (h)
of the Right to Information (RTI) Act. Against this reply, the Appellant went
before the Appellate Authority on October 10, 2008. The Appellate Authority
disposed of the appeal in his order dated November 8, 2008 in which, while
directing the CPIO to provide some information, he concluded that the
remaining information was either exempt under the provisions cited by the
CPIO or it was too vague and unspecific for the CPIO to act upon. It is against
this order that the Appellant has come before the CIC in second appeal.

3. Both the parties were present in the Mumbai studio of the NIC during
the hearing through videoconferencing. We heard their submissions at length.
In a tabular statement annexed to his second appeal, the Appellant has listed
those documents which have not been provided to him in full in course of the
disciplinary proceedings in spite of the CVC permission. It was agreed that the
CPIO shall allow the Appellant to inspect the relevant records and files
concerning these documents and, if not already provided to him earlier, shall
provide certified photocopies on payment of the photocopying charges as
prescribed under the rules. We direct the CPIO to fix a date, mutually
CIC/SM/A/2009/000290
convenient, for inspection of the relevant records but within 20 working days
from the receipt of this order. After the inspection, the certified copies shall
be provided to the Appellant if already not given in the past.

4. In respect of the Appellant’s request for the copies of the relevant
extracts from the inspection reports in respect of the above two accounts, we
direct the CPIO to provide to the Appellant within the same period of 20
working days from the receipt of this order, the certified copies of those
sections of these reports as listed by the Appellant in paragraphs 4 to 7 of his
application after severing all references to financial transactions in both
these accounts.

5. In respect of the correspondence between the Bank and the CBI and
the Bank and the CVC, the Respondent submitted that the disclosure of these
documents would have adverse effect on the disciplinary proceedings still
pending against the Appellant. The Appellant, on the other hand, argued that
since the enquiry by the enquiry officer had been completed and the report
was spending final decision before the disciplinary authority, there was no
likelihood that the disclosure of any of these documents could now have any
effect on the course of the said disciplinary proceedings. The Respondent
submitted that he would like to have some more time to offer his submissions
and arguments on the question of disclosure of the above correspondence.
Even though, normally, we do not encourage postponement of cases, in the
specific circumstances of this case, we would adjourn our decision on the
desirability of disclosure of the above correspondence till another date when
we shall hear the final arguments of the Respondent on this matter.
Therefore, a fresh date, preferably in the current month itself, be fixed and
both the parties be informed.

6. 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/SM/A/2009/000290