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/2011/000510
Dated: 15 April 2011
Name of the Complainant : Shri Satyanarayan Sharma
R/o. Vill Chhodeda,
Taluka K Pathan,
Distt - Bundi, Rajasthan.
Name of the Public Authority : The Appellate Authority
Reserve Bank of India,
Customer Service Department,
Central Office, First Floor,
Amar Building, Sir P M Road,
Mumbai - 400 001.
ORDER
Shri Satyanarayan Sharma of Rajasthan 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 3
January 2011. 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