Central Information Commission Judgements

Smt.Bimla Devi vs Punjab National Bank on 23 November, 2010

Central Information Commission
Smt.Bimla Devi vs Punjab National Bank on 23 November, 2010
                    Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000661
                 Right to Information Act­2005­Under Section  (19)



Date of hearing                        :                                19 November 2010


Date of decision                       :                                23 November 2010


Name of the Appellant                  :       Smt. Bimla Devi, 
                                               D/o Sh. Tilak Ram, 
                                               R/o 0­206­207, Vani Vihar, 
                                               Uttam Nagar, New Delhi - 59.


Name of the Public Authority           :       Central Public Information Officer,
                                               Punjab National Bank, 
                                               Circle Office, Shimla, H.P


        The Appellant was present in person.

        On behalf of the Respondent, Shri Mukesh Anand, Chief Manager, was 

present.

Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal partially accepted.

Elements of the decision:

Section 8(1)(d) ­  CPIO directed to provide information 

2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions. The Appellant had requested the CPIO for a number of details 

regarding the loans sanctioned to one Hari Kishan, an employee of the Bank. 

The   CPIO   had   denied   the   information   by   claiming   that   it   was   third­party 

customer  information  although  he  had  not  cited  any  exemption  provision  in 

support of his decision.

CIC/SM/A/2010/000661

3. During the hearing, the Appellant reported that the said employee was 

her former husband and that after their divorce, she had been contesting in a 

court of law for maintenance and that she wanted this information in connection 

with that. On the other hand, the Respondent submitted that the loan details of 

the customers including the present one were held by the Bank in commercial 

confidence   and   if   they   would   disclose   this,   it   might   adversely   affect   the 

competitive position of the customer. We tend to agree with this argument. In 

numerous decisions, the CIC has held that the loan and other account details of 

third­party customers  should  not  be  ordinarily disclosed as exempted under 

Section 8(1) (d) of the Right to Information (RTI) Act. Therefore, the desired 

information cannot be disclosed.

4. However, during the hearing, the Appellant brought to our notice that the 

CPIO   of   the   Bank  had   refused   to   disclose   the   salary  certificate/slip   of   this 

employee by claiming it to be personal information. Similarly, she informed that 

the CPIO had also declined to disclose details regarding any disciplinary action 

being   taken   by   the   Bank   against   this   particular   employee   for   any   alleged 

misconduct. If it is so, the decision of the CPIO is not right. Under the provisions 

of the Right to Information (RTI) Act, the compensation paid to any employee 

including   the   salary   and   other   allowances   must   be   disclosed   proactively. 

Withholding it from the citizens is totally against the letter and spirit of the Act. 

Similarly, information regarding disciplinary action taken against an employee 

can also be disclosed once the proceedings are complete. If the proceeding are 

not complete, the CPIO can always inform if any such disciplinary proceedings 

have been initiated against any particular employee or not. We hope that the 

CPIO of the Bank would keep this in mind while dealing with such requests in 

future and we direct him to provide to the Appellant within 10 days of the receipt 

CIC/SM/A/2010/000661
of this order the following information:

(i) copies of the salary slips/certificates of the said employee for the 
last one year, and

(ii) information if any disciplinary proceedings have been instituted 
against him.

5. With the above directions, the appeal is disposed off.

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/2010/000661