Central Information Commission Judgements

Smt.Meena Sharan vs Central Bank on 18 February, 2011

Central Information Commission
Smt.Meena Sharan vs Central Bank on 18 February, 2011
                                  ds U nz h ; l wp uk vk;ks x
                                 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/2011/000050
                                                                                                  
                                                                       Dated: 18 February 2011


 Name of the Complainant                 :     Smt. Meena Sharan
                                               C/o. Late Shri B.N. Sharan,
                                               Sree Vishnupriya, Maranpur, 
                                               Near Akshaywati, PO Chand Choura,
                                               Gaya, Bihar - 823 001.


 Name of the Public Authority            :     The Appellate Authority 
                                               Central Bank of India,
                                               Regional Office, Shanti Bhawan, 
                                               Rameshwar Path, Opp. Bisar Tank, 
                                               Gaya ­ 823 001.


                                             ORDER

Smt. Meena Sharan of Gaya has complained to the Central Information 

Commission   that   she   received   no   reply/information   from   the   Branch 

Manager/Central   Public   Information   Officer   although   she   had   filed   her   RTI­

application on 10 August 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   her 

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 her 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 15 March 2011.  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)
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 Central Bank of India, Gaya is directed to forward a 
copy   of   this   order   to   the   designated  Appellate   Authority   for  implementing   our 
directions.