Central Information Commission Judgements

Miss. Sakshi vs Reserve Bank Of India on 23 March, 2011

Central Information Commission
Miss. Sakshi vs Reserve Bank Of India on 23 March, 2011
                                   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/2011/000369
                                                                                                         
                                                                                 Dated: 23 March 2011


 Name of the Complainant                    :      Smt. Sakshi
                                                   #287, Govind Vihar,
                                                   Balatana, Zirakpur,
                                                   Distt - Mohali, Punjab - 140 603.


 Name of the Public Authority               :      The Appellate Authority 
                                                   Reserve Bank of India,
                                                   Department of Administration & 
                                                   Personnel Management, 8­9, Vipin 
                                                   Khand, Gomti Nagar, Lucknow 226 010. 


                                                ORDER

Smt.   Sakshi   of   Punjab   has   complained   to   the   Central   Information 

Commission   that   she   received   no   reply/information   from   the   Central   Public 

Information Officer although she had filed her RTI­application on 11 November 

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   her 

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 her 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 25 April 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