Central Information Commission
Appeal No.CIC/PB/A/2008/01026-SM dated 22.08.2007
Right to Information Act-2005-Under Section (19)
Dated: 24 April 2009
Appellant : Shri Surendra Rout
Respondent : Bank of India
The Appellant was not present.
On behalf of the Respondent, the following were present:-
(i) Shri P.K. Sangamkar, DGM
(ii) Shri K.C. Satapathy, Sr. Manager (Law)
The brief facts of the case are as under.
2. The Appellant had requested the branch manager of a particular
Branch of the Bank, in his application dated 22 August 2007, for a number of
information about the loan, which was sanctioned under the RLEGP Scheme.
Since he did not receive the reply in time, he had filed an appeal before the
first Appellate Authority, in the meanwhile, on 15 October 2007. The
Appellate Authority forwarded the appeal to the CPIO who, in turn, replied
to the Appellant on 19 November 2007 and provided the relevant
information. Not satisfied with the information so provided, the Appellant
has now filed a Second Appeal before the CIC.
3. During the hearing, the Appellant was not present in spite of notice.
The Respondent was present and made his submissions. We carefully
CIC/PB/A/2008/01026-SM
examined the information sought and the information provided by the CPIO,
though somewhat belatedly. We find the information provided to be
adequate. However, we wanted the Respondent to explain why there was a
delay in replying/providing information to the Appellant. The Respondent
clarified that the original application for information was addressed not to
the CPIO concerned but to the Branch Manager of a local Branch which
never got transferred to the CPIO. The CPIO came to know about this
application only when the Appellate Authority forwarded the appeal
received by him and the CPIO, without any loss of time, responded on the
same day. We find that there was no deliberate delay on the part of the
CPIO and, therefore, we do not intend to consider imposing any penalty for
the delay.
4. In view of the above, the appeal is disposed off without any further
order or direction.
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/A/2008/01026-SM