Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000970 & 1615
Right to Information Act2005Under Section (19)
Date of hearing : 31 May 2011
Date of decision : 31 May 2011
Name of the Appellant : Smt. B M Tulasi
C/o. Sri Purushottam K A,
Hoddur Village, Medikeri Tal & Distt
Karnataka.
Name of the Public Authority : CPIO, Syndicate Bank,
Regional Office, Yajamana Arcade,
Panchmantra Road, Kuvempunagar,
Mysore - 570 023.
The Appellant was present in person.
On behalf of the Respondent, Shri Sathuraman, PIO was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard both the cases through video conferencing. The Appellant was
present in the Medikeri studio of the NIC. The Respondents were present in the
Mysore studio. We heard their submissions.
3. In two separate applications, the Appellant had sought a number of
information regarding the disciplinary action taken against her. The CPIO had
provided some information but had withheld most others on one ground or the
CIC/SM/A/2010/000970 & 1615
other. The Appellate Authority more or less concurred in the decision of the
CPIO.
4. After carefully considering the contents of the RTI applications and the
response of the CPIO, we are of the view that most of the information sought
should be disclosed as, in our opinion, these would not be covered under any of
the exemption provisions contained in the Right to Information (RTI) Act. Even
where part of the information might be covered under any of the exemption
provisions, those parts could be easily deleted/severed and the remaining parts
disclosed.
5. Keeping this principle in mind, we now direct the CPIO to provide to the
Appellant within 10 working days from the receipt of this order, all the
information she had sought in both RTI applications including the photocopies
of the investigation report, inspection report, chargesheet, enquiry report,
orders of the disciplinary authority etc relevant to the queries of the Appellant
after deleting all such references to customer accounts wherever appearing in
these records and documents.
6. The appeal is, disposed off accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
CIC/SM/A/2010/000970 & 1615
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)
Deputy Registrar
CIC/SM/A/2010/000970 & 1615