Central Information Commission
Appeal No.CIC/PB/A/2008/00524-SM dated 7.1.2008
Right to Information Act-2005-Under Section (19)
Dated 15.01.2009
Appellant: Shri Atul Aggarwal
Respondent: Canara Bank
Neither the Appellant nor the Respondent is present
The brief facts of the case are as under.
2. The Appellant had requested the CPIO in his letter of 3.10.2007 seeking
copies of a number of documents in respect of the bills of exchange and other
related information in respect of ESCO Fasteners and BECON Specialties of New
York. The CPIO did not respond nor provided the desired information to the
Appellant whereupon he wrote again to the authorities reminding them about his
request. Finally he filed an appeal before the AGM, Canara Bank in his Appeal
dated 7.1.2008 for getting the information originally sought by him. It appears
that the Appellate Authority also did not respond. Thereafter, it is noted that the
Appellant had approached the UP State Information Commission in Appeal
which that Commission has forwarded to us for appropriate action.
3. During the hearing neither party was present in spite of notice. After
carefully examining the records available in this file, we would like to direct the
CPIO concerned to provide the information sought within 10 working days from
the receipt of this order and also to explain to us why a penalty of Rs.25000/- be
not imposed on him as per Section 20 of the RTI Act for not responding to the
request for information. If we do not hear from the CPIO within the above time
limit, we will decide ex-parte on the question of penalty. The compliance of our
order be reported to us soon thereafter. The Appeal is disposed off.
6. Copies of this order be given free of cost to the parties.
Sd/-
(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.
Sd/-
(Vijay Bhalla)
Assistant Registrar