Central Information Commission Judgements

Mr.Aditya Ram vs State Bank Of India on 15 December, 2010

Central Information Commission
Mr.Aditya Ram vs State Bank Of India on 15 December, 2010
                               dUs nzh; lp
                                         w uk vk;kx
                                                  s
                           Central Information Commission
                             2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                         vxLr ØkfUr Hkou / August Kranti Bhavan
                          Hkhdkth dkek Iysl/ Bhikaji Cama Place
                         ubZ fnYyh - 110066 / New Delhi - 110066

                                                                    Dated: 15.12.2010

               Proceeding in Complaint No. CIC/AT/C/2010/001009


             Present: Shri A.N. Tiwari,, Chief Information Commissioner

Complainant:          Shri Aditya Kumar
Respondents:          State Bank of India

Shri Aditya Kumar of Dehradun has filed this complaint dated 7.7.2010 before
Uttrakhand Information Commission, Dehradun against the decision of CPIO, State
Bank of India (SBI), Administrative Office, Region-II, Dehradun for providing
misleading information to his RTI-request dated 21.5.2010. As the subject matter
related to the Central Government Department, the State Information Commission
have forwarded this complaint to this Commission vide letter dated 29.7.2010.

2. Perused papers submitted by the complainant, it is observed that
complainant’s RTI-request dated 21.5.2010 was replied to by Regional Manager &
CPIO, SBI, Uttrakhand Administrative Office, Region-II, Dehradun vide letter No. R-
2/2010-11/446 dated 22.6.2010.

3. The complainant has not availed first-appellate channel u/s 19(1) of the RTI
Act.

4. In order to avoid multiple proceedings in appeal and complaint, complainant is
advised to file his first appeal against the decision CPIO before General Manager
(NW-2) & AA, State Bank of India, Local Head Office, 11, Parliament Street, New
Delhi-110001, under Section 19(1) of the RTI Act, within four weeks of receipt of
this Order.

5. On receipt of first-appeal from the complainant, as per directions above, AA is
directed to dispose it of through a speaking order, within 30 days of receipt of the
first-appeal.

6. In case the complainant still feels aggrieved by the decision of AA, he shall be
free to approach the Commission in second appeal u/s 19(3), along with complaint u/s
18, if any, within the prescribed time limit.

7. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Chief Information Commissioner