Central Information Commission Judgements

Shri Sameer Hasan vs State Bank Of India on 15 December, 2009

Central Information Commission
Shri Sameer Hasan vs State Bank Of India on 15 December, 2009
                       Central Information Commission
           Complaint No.CIC/PB/C/2008/00629 -SM dated 26-03-2008
              Right to Information Act-2005-Under Section (18)



                                                 Dated: 15 December 2009

Name of the Complainant           :   Shri Sameer Hasan
                                      Ward No. 15,
                                      Bhabhua, Kaimoor,
                                      Bihar.

Name of the Public Authority      :   CPIO, State Bank of India,
                                      Bhabhua Branch,
                                      Kaimoor,
                                      Bihar - 821 101.


         The Complainant was not present in spite of notice.

         On behalf of the Respondent, Shri Kamal Kumar Thakar, Branch

Manager was present.

2. In this case, the Complainant had requested the Branch Manager,
Bhabua Branch on March 26, 2008 for a number of information regarding
both administrative and commercial functioning of the Branch. The CPIO, in
a very belated reply on May 10, 2008, provided all the information except
the details of the accounts of other customers of the Branch. In the
meanwhile, having not received any communication from the CPIO within
the stipulated time limit, the Complainant had sent a complaint to the SIC,
Bihar which transferred it to the CIC.

3. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Kaimur studio
of the NIC. We heard his submissions. While we are satisfied with the
information provided by the CPIO, we need to know why it could not be
provided within the stipulated time limit of 30 days. Therefore, we direct
the CPIO to send his written explanation within 15 working days from
receipt of this order stating the reasons for the delay on his part. It may be
noted that if we do not receive his explanation in time, we will proceed to

CIC/PB/C/2008/00629 -SM
decide on the imposition of penalty as per the provisions of Section 20 of
the Right to Information (RTI) Act ex parte. The CPIO may indicate if he
would like to be heard in person in this regard.

4. The case is, thus, disposed off.

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

(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

CIC/PB/C/2008/00629 -SM