Central Information Commission Judgements

Shri U. Ranga Reddy vs Andhra Pragathi Grameen Bank on 14 July, 2009

Central Information Commission
Shri U. Ranga Reddy vs Andhra Pragathi Grameen Bank on 14 July, 2009
                     Central Information Commission
          Appeal No.CIC/PB/A/2008/00856-SM dated 04.03.2007
            Right to Information Act-2005-Under Section (19)


                                                       Dated: 14 July 2009


Name of the Appellant            :     Shri U. Ranga Reddy,
                                       1/721, Dwarka Nagar,
                                       Kadappa - 516 001.

Name of the Public Authority     :     CPIO, Andhra Pragathi Grameen Bank,
                                       P.B. No. 65, Kadappa - 516 001.


      The Appellant was present in person.

      On behalf of the Respondent, Shri Jai Prakash and Shri Anand Rao,

were present.

The case in brief is as under.

2. The Appellant had requested the CPIO on 4 May 2007 for information
regarding the disciplinary action initiated against the culprits including one
Mr. R Nagaiah whose negligence resulted in the loss of Rs 2 lakhs of Bank’s
money. He also wanted a copy of the chargesheet served on the employee
concerned. The CPIO replied on 25 May 2007 and denied the information on
the ground that it was exempt under Section 8(1) (j) of the Right to
Information (RTI) Act as there was no relationship of this information to any
public activity or interest. Not satisfied with this reply, he filed an appeal
before the Appellate Authority on 6 June 2007 which that Authority decided
in his order dated 26 June 2007. The Appellate Authority endorsed the stand
of the CPIO. It is against this order that the Appellant has now come before
us in second appeal.

3. The appeal was heard through videoconferencing. Both the sides
were present in the NIC studio at Kadappa. After hearing both the sides, we
are of the view that the CPIO should have provided the information sought.
There is nothing personal about this information and it could not be exempt

CIC/PB/A/2008/00856-SM
from disclosure. Therefore, we direct the CPIO to provide to the Appellant
within 10 working days from the receipt of this order specific information on
the disciplinary action, if any, initiated against the culprits in this case and
also provide him with the copies of the chargesheet and other orders served
on those employees.

4. With the above direction, the 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

CIC/PB/A/2008/00856-SM