dsUnzh; lwpuk vk;ksx
Central Information Commission
Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
ubZ fnYyh 110067 / New Delhi - 110067
(Ph: 01126160943)
*****
No.CIC/SM/C/2010/000871
Dated: 25 October 2010
Name of the Complainant : Shri Sushil Kumar Singh
Vill & Post - Karsauth,
Prakhand - Daraunda,
Bhaya - Maharajganj,
Distt - Siwan - 841 238.
Name of the Public Authority : The Appellate Authority
Uttar Bihar Gramin Bank,
Head Office: Sharma Complex,
Kalambagh Chowk, Muzaffarpur,
Bihar - 842001.
ORDER
Shri Sushil Kumar Singh of Siwan has complained to the Central Information
Commission that he received no reply/information from the Branch Manager/Central
Public Information Officer although he had filed his RTIapplication on 5 January 2010.
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.
3. We also direct the Appellate Authority to obtain the explanation of the Branch
Manager/CPIO in writing for not providing the information in time and to forward the
same to us along with his comments before 25 November 2010. We will decide on the
imposition of penalty on the Branch Manager/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)
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)
Assistant Registrar