ds U nz h ; l wp uk vk;ks x
                                    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
                                                  Phone No.01126183996
                                                      *****
                                                                          No.CIC/SM/C/2011/000506
                                                                                                             
                                                                                     Dated: 15 April 2011
 Name of the Complainant                      :      Shri Ram Prasad Rai
                                                     VPO Aluni, Distt - Saran,
                                                     Bihar - 841 311.
 Name of the Public Authority                 :      The Appellate Authority 
                                                     Uttar Bihar Kshetriya Gramin Bank, 
                                                     Head Office: Sharma Complex, 
                                                     Kalambagh Chowk, 
                                                     Muzaffarpur - 842001.
                                                  ORDER
Shri Ram Prasad Rai of Saran has complained to the Central
Information Commission that he received no reply/information from the Central
Public Information Officer although he had filed his RTIapplication on 16
December 2010. A copy each of the RTIapplication and the complaint are
enclosed for ready reference.
2. It is noted that the Complainant did not have an opportunity to go to the
Appellate Authority and has directly approached the Commission with his
complaint. In exercise of powers vested under Section 18(1) of the Right to
Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 
allegations made by the Complainant and after giving him an opportunity of 
hearing, to pass an appropriate order with a view to ensuring that the desired
information is provided to the Complainant without any further loss of time.
3. We also direct the Appellate Authority to obtain the explanation of the
CPIO in writing for not providing the information in time and to forward the same
to us along with his comments before 16 May 2011. We will decide on the
imposition of penalty on the CPIO in terms of Section 20(1) of the Right to
Information (RTI) Act thereafter.
4. In case the Complainant is not satisfied with the orders of the Appellate
Authority, he is free to approach this Commission again in second appeal.
5. The Commission ordered accordingly.
 (Satyananda Mishra)
Chief 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)
Deputy Registrar