Central Information Commission Judgements

Mr.Birjesh Kesarwani vs Bank Of Maharashtra on 1 November, 2010

Central Information Commission
Mr.Birjesh Kesarwani vs Bank Of Maharashtra on 1 November, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2009/000688 
                       Right to Information Act­2005­Under Section (18)




                                                                 Dated: 1 November 2010


Name of the Complainant                  :   Shri Brajesh Kumar Kaserbani,
                                             C/o Guptaji Kirana Stores,
                                             G.T. Road, 
                                             Near Pant Sansthan, Jhunsi,
                                             Allahabad (U.P)



Name of the Public Authority             :   CPIO, Bank of Maharashtra,
                                             Regional Office Lucknow 12,
                                             Mahanagar North Housing Co­operative 
                                             Society,
                                             Sector 9, Vikas Nagar,
                                             Lucknow - 226 024.



         The Complainant was present in person.

         On behalf of the Respondent, Shri Naveen Thakar, was present.

2. We heard the case through videoconferencing. The Complainant was 

present   in   the   Allahabad   studio   of   the   NIC   along   with   his   advocate.   The 

Respondent was present in the Lucknow studio. We heard their submissions.

3. The Complainant had sought a number of information from the Branch 

manager of the Bank. He received no information nor reply from the Branch 

manager. He preferred an appeal but received no response from the Appellate 

Authority either. On his complaint to the CIC, we had passed an order only 26 

November 2009 directing the CPIO to provide him with the desired information 

CIC/SM/C/2010/000688
and also to explain to the CIC the reasons for delay. On our direction, the CPIO 

forwarded   him   the   copies   of   a   number   of   information.   The   Complainant 

submitted that the information was not adequate. Besides, we have received no 

explanation about the delay.

4. Therefore,   we   now   direct   the   CPIO   to   invite   the   Complainant   on   a 

mutually convenient date to the Branch within 15 working days from the receipt 

of this order and to show him all the records relevant to his queries for his 

inspection and to provide to him the photocopies of all such records the copies 

of which he would like to have. We further direct the CPIO to appear before us 

on 16 December 2010 at 11.00 a.m. along with the officer  who was posted as 

the Branch Manager of this particular Branch at the time the RTI application 

had been filed to explain the reasons for not providing the information within the 

stipulated   period   nor   transferring   the   application   to   the   designated   CPIO 

promptly. If they do not appear before us in our office in Delhi (Room No. 8, 

Club Building, Old JNU Campus, New Delhi – 110067) on the appointed date 

and   offer   satisfactory   explanation,   we   will   proceed   to   decide   on   imposing 

penalty on the Branch manager concerned in terms of Section 20(1) of the 

Right to Information (RTI) Act.

5. The appeal is disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

CIC/SM/C/2010/000688
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/C/2010/000688