Central Information Commission
Appeal No.CIC/PB/A/2008/01182-SM dated 18.03.08
Right to Information Act-2005-Under Section (19)
Dated: 19 August 2009
Name of the Appellant : Shri N.L. Nages Hosurkar
President, Dist. Human Rights
Protection Centre, D.No. 4-61,
Hosur Village, Post Rampur,
Tq. & Dist: Raichur, Karnataka
Name of the Public Authority : CPIO, Syndicate Bank,
Regional Office, Agadi Bldg.,
Bangalore Road, Bellary
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Srinivas, GM, was present.
2. In this case, the Appellant had requested the CPIO in his application
dated January 22, 2008 for a copy of the Service Register of Shri B Nagappa,
an employee of the Bank. The CPIO replied on February 6, 2008 and denied
the information claiming exemption under Section 8(1) (e) and (j) of the
Right to Information (RTI) Act. Not satisfied with this reply, the Appellant
sent an appeal to the first Appellate Authority on February 21, 2008 which
that Authority decided in his order dated 27 February 2008. He rejected the
appeal. Now the Appellant had challenged that order 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 Bangalore
studio of the NIC. We heard his submissions. We do not agree with his
argument that service details of any employee as recorded in the files of the
Public Authority can be exempt from disclosure under any of the provisions
of the Right to Information (RTI) Act. Such information is held in the course
of normal administrative functioning of the organisation and should be
available in the public domain. In view of this, we direct the CPIO to provide
CIC/PB/A/2008/01182-SM
to the Appellant within 10 working days from the receipt of this order,
certified copy of the relevant document/record, if available as such, or such
details about that employee as his date of birth, date of appointment to the
service of the Bank, educational qualification, Schedule Caste or Tribe,
present position held, monthly salary and the date of superannuation
including copies of any relevant supporting documents available in this
regard.
4. With the above directions, the appeal is disposed of.
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/2008/01182-SM