Central Information Commission Judgements

Mr.Y Soman vs Canara Bank on 23 June, 2011

Central Information Commission
Mr.Y Soman vs Canara Bank on 23 June, 2011
                                  ds U nz h ; l wp uk vk;ks x
                                 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
                                               Phone No.011­26183996
                                                   *****


                                                                       No.CIC/SM/C/2011/000748
                                                                                                        
                                                                                 Dated: 23 June 2011


 Name of the Complainant                   :      Shri Y Soman
                                                  Qtr. No. 102/10, 
                                                  Sector - 1, Pushp Vihar,
                                                  New Delhi - 110 017.


 Name of the Public Authority              :      The Appellate Authority 
                                                  Canara Bank
                                                  Circle Office, 8th Floor, 
                                                  Ansal Tower 38,  Nehru Place
                                                  New Delhi - 110 019


                                               ORDER

Shri Y Soman of New Delhi has complained to the Central Information 

Commission   that   he   received   no   reply/information   from   the   Central   Public 

Information Officer although he had filed his RTI­application on 29 March 2011. 

A copy each of the RTI­application and the complaint are enclosed for ready 

reference. 

2. It is noted that the Complainant did not have an opportunity to go to the 

Appellate   Authority   and   has   directly   approached   the   Commission   with   his 

complaint.   In exercise of powers vested under Section 18(1) of the Right to 
Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 

allegations made by the Complainant and after giving him an opportunity of 

hearing, to pass an appropriate order with a view to ensuring that the desired 

information is provided to the Complainant without any further loss of time. If, 

however, the CPIO/Appellate Authority had responded in time and provided the 

desired information, please let us know at the earliest.

3. We also direct the Appellate Authority to obtain the explanation of the 

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 25 July 2011.   We will decide on the 

imposition of penalty on the CPIO in terms of Section 20(1) of the  Right to 

Information (RTI) Act thereafter.    

4. In case the Complainant is not satisfied with the orders of the Appellate 

Authority, he is free to approach this Commission again in second appeal.

5. The Commission ordered accordingly.

(Satyananda Mishra)
Chief 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)
Deputy Registrar
Copy to:

The General Manager of the Canara Bank, New Delhi is directed to forward a copy 
of this order to the designated Appellate Authority for implementing our directions.