Central Information Commission
Complaint No.CIC/SM/C/2010/000772
Right to Information Act2005Under Section (18)
Dated: 28 October 2010
Name of the Complainant : Shri Rajbeer Singh
S/o. Late Shri Kahri Singh,
Mohalla Ambedkar Park,
Sailai Road, Thana Ramgad,
Distt - Firozabad.
Name of the Public Authority : CPIO, Kshetriya Kisan Gramin Bank,
Kachari Road,
Mainpuri.
The Complainant was present in person.
No one was present on behalf of the Respondent.
2. We heard these cases through videoconferencing. The Complainant was
present in the Firozabad studio of the NIC. We heard his submissions. the
Respondent was not present in spite of notice.
3. The Complainant had wanted to know about the action taken on his
various representations about the case of fraud committed by the then Branch
Manager of the Fariha branch. He received no reply or information from the
CPIO. During the hearing also, the CPIO did not turn up. This is a very serious
matter and shows the complete lack of seriousness on the part of the CPIO in
dealing with right to information requests.
CIC/SM/C/2010/000772
4. We now direct the CPIO to provide to the Complainant within 10 working
days from the receipt of this order the details about the action taken on his
various applications/representations regarding the above matter as well as
action taken, if any, against Mahesh Chand Sharma, the then Branch Manager
of the Fariha branch. The CPIO is also directed to forward the photocopies of
the supporting documents such as any correspondence or file noting relating to
this matter.
5. We direct the CPIO, responsible for handling this particular RTI
application at the time, to appear before us (Room No. 8, Club Building, Old
JNU Campus, Opp. Ber Sarai Market, New Delhi – 110 067) on 14 December
2010 at 11.45 a.m. and explain why he had provided no information in the first
place. We will decide on imposition of penalty on the said CPIO in terms of
Section 20(1) of the Right to Information Act after hearing his explanation. If,
however, he fails to turn up on that date, we will decide the penalty ex parte.
6. With the above direction, the appeal is disposed off.
7. 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.
CIC/SM/C/2010/000772
(Vijay Bhalla)
Assistant Registrar
CIC/SM/C/2010/000772