Central Information Commission Judgements

Mr.Bhairun Dan vs State Bank Of Bikaner And Jaipur on 23 July, 2010

Central Information Commission
Mr.Bhairun Dan vs State Bank Of Bikaner And Jaipur on 23 July, 2010
                              Central Information Commission
                            Complaint No.CIC/SM/C/2009/000304 
                       Right to Information Act­2005­Under Section (18)




                                                                    Dated: 23 July 2010


Name of the Complainant                  :   Shri Bhairun Dan
                                             Kachhawa House, Nagar Nigam Road,
                                             Infront Agarwal School,
                                             Near Soor Sagar, Bikaner,
                                             Rajasthan.



Name of the Public Authority             :   CPIO, State Bank of Bikaner & Jaipur,
                                             Ahimsa Bhawan, Shankar Road,
                                             New Rajendra Nagar,
                                             New Delhi - 110 060.


         On behalf of the Respondent, the following were present:­
         (i)      Shri Rajeev Kaushik, Manager (Law),
         (ii)     Shri P.D. Agarwal, Deputy General Manager



2. We had posted this case today specifically to hear the submissions of 

the DGM of the concerned Bank about his role and responsibility in disposing of 

the RTI­application leading to delay beyond the stipulated period.   This case 

was last heard on 7 June 2010 when we had heard the submissions of the 

CPIO.  The CPIO had put the blame for the delay on the DGM who according to 

him had sat over the application and had wrongly marked the advice of the 

Head Office in the matter to a Law Officer instead of marking it to the CPIO.

3. We heard the submissions of the Deputy General Manager concerned. 

He   informed   that   both   the   communication   from   the   Head   Office   had   been 

marked by him to the Law Officer who himself was working under the CPIO 

CIC/SM/C/2009/000304
himself and if the CPIO had been serious to deal with the RTI application within 

the time limit, he should have followed it up and taken necessary action.  We 

heard the submissions of the CPIO on an earlier occasion.  After keeping the 

submissions of the CPIO and the Deputy General Manager concerned in mind, 

it is quite clear to us that the delay was due to: 

(a) indifference of the CPIO in following the matter as expected under 

the Right to Information (RTI) Act;

(b) because of the extremely cumbersome procedure established by this 

Bank in dealing with the RTI­applications.

4. Overall, out of the entire period of delay, even if much of it attributed to 

the cumbersome procedure of the Bank, we find no reason to absolve the CPIO 

from his responsibility.  Therefore, in exercise of the powers vested in the CIC 

under Section 20(1) of the Right to Information (RTI) Act, we impose a penalty 

of Rs.2,500/­ at the rate of Rs.250/­ per day for 10 days beyond the stipulated 

period of 30 days for not providing the information to the Appellant . The CMD 

of the Bank is directed that this amount of penalty should be deducted from the 

salary of the CPIO concerned and sent to Shri Vijay Bhalla, Assistant Registrar, 

Central Information Commission, Room No. 8, Old JNU Campus, New Delhi, by 

way of a demand draft drawn in favour of the ‘PAO, CAT’ and payable at New 

Delhi within 20 working days from the receipt of this order.  

5. The Commission ordered accordingly.

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

(Satyananda Mishra)

CIC/SM/C/2009/000304
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/SM/C/2009/000304