Central Information Commission Judgements

Shri.Radhyeshyam Kashyap vs Central Bank on 8 November, 2010

Central Information Commission
Shri.Radhyeshyam Kashyap vs Central Bank on 8 November, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2010/000486
                       Right to Information Act­2005­Under Section (18)



                                                                 Dated: 8 November 2010


Name of the Complainant                  :   Shri Radhayshyam Kashyap,
                                             Village Nebsa, P.O. Jali,
                                             Via Pali, 
                                             Tehsil + Distt. Bilaspur, C.G.


Name of the Public Authority             :   CPIO, Central Bank of India,
                                             Regional Office,
                                             P.B. No. 31, Ahuja Market Complex,
                                             Burhar Road, Shahdol, M.P.


         The Complainant was not present.

         On behalf of the Respondent, Shri N.K. Shukla, Regional Manager, was 

present.

2. We heard this case through videoconferencing. In spite of notice, the 

Appellant was not present. The Respondent was present in the Shahdol studio 

of the NIC. We heard his submissions.

3. The   Appellant   had   sought   several   details   about   the   account   of   one 

particular Gram Panchayat. The CPIO rightly denied the information since it 

concerned the account details of a third­party customer of the bank, even if it 

was a Gram Panchayat. Irrespective of the nature of the account holder, the 

bank holds the information regarding the account in commercial confidence and 

is exempt from disclosing such information under Section 8(1) (d) of the Right 

to Information (RTI) Act. Therefore, we find no fault in its response.

CIC/SM/C/2010/000486

4. The Appellant had not enclosed any application fee with his original RTI 

application. On the advice of the CPIO, he forwarded the application fee later. 

However, even after receiving the application fee, the CPIO took nearly 35 days 

more   than   the   stipulated   period   in   responding   to   the   Appellant.   The   CPIO 

explained  that  the  delay  was  mainly  on  account  of  the  fact  that  he  had  to 

consult   his   superiors   to   understand   if   the   desired   information   should   be 

disclosed or not and was not intentional at all.   In the circumstances of the 

case, we tend to accept this explanation as reasonable and do not intend to 

impose any penalty on him although we would like him to note for future to 

adhere to the time lines strictly.

5. With the above direction, the appeal is disposed of.

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/C/2010/000486