Central Information Commission Judgements

Mr.Madhav Pathak vs State Bank Of India on 30 November, 2010

Central Information Commission
Mr.Madhav Pathak vs State Bank Of India on 30 November, 2010
                                 dUs nzh; lp
                                           w uk vk;kx
                                                    s
                            Central Information Commission
                              2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                          vxLr ØkfUr Hkou / August Kranti Bhavan
                           Hkhdkth dkek Iysl/ Bhikaji Cama Place
                          ubZ fnYyh - 110066 / New Delhi - 110066

                                                                     Dated: 30.11.2010

               Proceeding in Complaint No. CIC/AT/C/2010/000916


                Present: Shri A.N. Tiwari,, Chief Information Commissioner


Complainant:            Shri Madhav Pathak
Respondents:            State Bank of India

Shri Madhav Pathak of Ballia (UP) has filed this complaint dated 14.5.2010
before the State Information Commission of UP, Lucknow against State Bank of
India, Kharsara Branch, Dist. Ballia for deemed refusal to his RTI-request dated
3.3.2010. As the subject matter was related to the Central Government Department,
the State Information Commission have forwarded this complaint to this Commission
vide their reference dated 28.5.2010.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI
Act, viz., appeals and complaints, the matter is remitted to Regional Manager &
CPIO, State Bank of India, Region-III, Regional Business Office, Kutcheri, Varanasi-
221001 (UP) (enclosing therewith copy of complaint and RTI-request), with the
following directions:

(i) In case no reply has been given by CPIO to the complainant to his
RTI-request dated 3.3.2010, CPIO should furnish a reply to the
complainant within two week of receipt of this order.

(ii) In case CPIO has already given a reply to the complainant in the
matter, he should furnish a copy of his reply to the complainant within
one week of receipt of this order.

(iii) CPIO should invariably indicate to the complainant the name and
address of the 1st Appellate Authority, before whom the complainant
can file first-appeal, if any.

(iv) A copy of CPIO’s reply should also be endorsed to the Commission.

3. In case the complainant is not satisfied with the reply received from CPIO, he,
under section 19(1) of the RTI Act, may within the time prescribed, file his first-
appeal before the AA.

4. On receipt of the first appeal from the petitioner as per the above directions,
AA should dispose of the appeal within the period stipulated in the RTI Act.

5. In case complainant still feels aggrieved by the decision of AA, he shall be
free to approach the Commission in second appeal under section 19(3), along with
complaint u/s 18, if any, within the prescribed time limit.

6. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Chief Information Commissioner