Central Information Commission Judgements

Smt.Caroline Minj vs State Bank Of India on 28 October, 2010

Central Information Commission
Smt.Caroline Minj vs State Bank Of India on 28 October, 2010
                   CENTRAL INFORMATION COMMISSION
                                           .....

F.No.CIC/AT/A/2010/000667 F.No.CIC/AT/A/2010/000668
F.No.CIC/AT/A/2010/000669 F.No.CIC/AT/A/2010/000670
Total : 4 Appeals

Dated, the 28  October, 2010.

                                                                      th




 Appellant          : Ms.Caroline Minj 


 Respondent         : State Bank of India, Mumbai
 s

These   four   second­appeals   (viz.F.NoS.CIC/AT/A/2010/000667, 
668,   669   &   670)   filed   by   Ms.Caroline   Minj   against   the   orders   of   the 
Appellate   Authority,   State   Bank   of   India,   Mumbai   were   taken   up   for 
hearing as a bunch on 20.10.2010 pursuant to Commission’s notice dated 
29.09.2010.   Appellant was represented by Shri John P. Minj, while the 
respondents were represented by Ms.Sophia Dayanand, Deputy Manager 
(Law).

Appeal No.CIC/AT/A/2010/000667:

2. Through   her   RTI­application   dated   13.03.2010,   appellant   has 
queried   the   respondents   to   explain   to   her   how   a   certain   amount 
mentioned  in the  charge  sheet  served  on her  ―  and which led to her  
eventual dismissal ― could be substantiated.

3. No responsibility can be cast on the respondents to answer such a 
query which lies beyond the scope of Section 2(f) of the RTI Act.

CIC_AT_A_2010_000667_M_44843.doc 
Page 1 of 4

4. Appeal fails.  Closed.

Appeal No.CIC/AT/A/2010/000668:

5. Through this appeal  ―  linked to appellant’s RTI­application dated 
06.02.2010   ―   she   had   sought   information   pertaining   to   14   items. 
Respondents provided to her information relating to two items, viz. items 
at   Sl.Nos.2   and   9.     For   query   at   Sl.No.6   of   her   RTI­application, 
respondents informed her that it was a huge volume of information spread 
over the period 1997 to 1999 and could not be furnished without causing 
diversion   of   the   respondents’   resources.     Queries   at   Sl.Nos.7   and   10 
were  unclear  and  no information  could  be identified  to be disclosed  in 
relation to them.  Items at Sl.Nos.11 to 14 contained queries demanding 
explanations   from   the   respondents   which   they   declined   to   give.     In 
respect of queries at Sl.Nos.3 to 5, appellant was informed that contrary 
to her belief, no such information was ever created.

6. I find that the appellant has been attempting to engage the public 
authority in a dialogue about her removal from service over 13 years ago. 
These queries are an expression of that.  Respondents had taken a clear 
position regarding all queries and provided such information which they 
actually held.  Their replies to her are all within the framework of the RTI 
law.

7. There is no case for any disclosure in this RTI­application.

8. Appeal closed.

Appeal No.CIC/AT/A/2010/000669:

9. A  perusal  of appellant’s  RTI­application  dated  06.03.2010  shows 
that   these   were   interrogatory   queries   calling   upon   the   respondents   to 
explain to her the functioning of the Review Committee which 13 years 

CIC_AT_A_2010_000667_M_44843.doc 
Page 2 of 4
ago found her culpable and authorized her removal from service.  There 
is very little in these queries to which any identifiable information could be 
linked.

10. No responsibility can be cast on the respondents to answer such 
interrogatories.

11. Appeal fails. Closed.

Appeal No.CIC/AT/A/2010/000670:

12. This is one more RTI­application (dated 15.04.2010) through which 
appellant   has   attempted   to   interrogate   the   public   authority   about   their 
actions when the disciplinary proceedings against her were extant.

13. There shall be no obligation to answer such a query which seeks 
the respondents to explain their conduct to her.

CIC_AT_A_2010_000667_M_44843.doc 
Page 3 of 4

14. Appeal fails. Closed.

15. Copy of this direction be sent to the parties. 

( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER

CIC_AT_A_2010_000667_M_44843.doc 
Page 4 of 4