Central Information Commission Judgements

Shri.Chandermani Kumar vs Banking Division on 23 February, 2011

Central Information Commission
Shri.Chandermani Kumar vs Banking Division on 23 February, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000700
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                              23 February 2011


Date of decision                     :                              23 February 2011



Name of the Appellant                :   Shri Chandermani Kumar
                                         S/o. Shri Anand Prasad, 
                                         Moh. Salempur, 
                                         Post & Thansa Sohsarai,
                                         Distt - Nalanda.


Name of the Public Authority         :   CPIO, Madhya Bihar Gramin Bank,
                                         Regional Office, Ramchanderpur,
                                         Biharsharif.



        The Appellant was not present in spite of notice.

        No one was present on behalf of the Respondent.

Chief Information Commissioner : Shri Satyananda Mishra

2. We had fixed this case for hearing through video conferencing. However, 

in spite of notice, neither party was present in the Nalanda studio of the NIC.

3. The Appellant had sought some information regarding one Ranjit Kumar 

allegedly working in some Branch of the Bank even though not employed by the 

Bank. It is not clear if the CPIO had responded to his request. The Appellate 

CIC/SM/A/2010/000700
Authority, however, provided the desired information in his order. We find the 

information   provided   by   the   Appellate   Authority   adequately   meeting   the 

requests made by the Appellant. Thus, there is no need to provide any more 

information in this regard.

4. However,   the   fact   remains   that   the   CPIO   had   not   provided   any 

information within the stipulated period of 30 days. For this, he has rendered 

himself liable  for  imposition  of penalty in terms of the provisions of Section 

20(1) of the Right to Information (RTI) Act. Before deciding on the penalty, we 

would like to hear his explanation. Therefore, we direct the present CPIO to 

forward a copy of this order to the officer who had received the application and 

was  supposed  to   provide  the  information  with  the  further  direction  that  that 

officer(s) shall appear before the Commission  (Room No. 306, 2nd  Floor, B  

Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi – 110 066)  

on 1 April 2011 at 12.45 p.m. and offer his explanation for not providing the 

information in the first place. If he fails to provide any satisfactory explanation, 

we will proceed to impose penalty on him without giving any further opportunity 

of hearing.

5. The appeal is disposed off accordingly.

CIC/SM/A/2010/000700

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

(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

CIC/SM/A/2010/000700