IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17235 of 2011
=============================================
Neeti Ranjan Kumar
…. …. Petitioner/s
Versus
The Chairman,Uttar Bihar Grami
…. …. Respondent/s
=============================================
Appearance :
For the Petitioner/s : Mr. Dr. Binay Kumar Singh
For the Respondent/s : Mr. Ajay Kumar Sinha
=============================================
2 27-09-2011 Both sides present.
The case of the petitioner is structured on
Annexure-5 which is a requisition seeking certain
information under Right to Information Act (for short “the
Act”) and the reply given thereto by the respondent Bank as
contained in Annexure-6.
The provisions of the Act provide appeal if the
response given by the Bank is/are not satisfactory.
Let the petitioner invoke the said jurisdiction and file
supplementary affidavit, if any.
Post this matter after six weeks in the same list. It
will be open to the respondent Bank to file counter affidavit,
if so advised.
(Kishore K. Mandal, J)
PANKAJ KUMAR/-