Central Information Commission Judgements

Shri.Jwala Prasad vs Punjab National Bank on 13 August, 2010

Central Information Commission
Shri.Jwala Prasad vs Punjab National Bank on 13 August, 2010
                           dsUnzh; lwpuk vk;ksx
                                  Central Information Commission
             Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                    iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                     ubZ fnYyh ­ 110067 / New Delhi - 110067
                                         (Ph:  011­26160943)
                                             *****


                                                                 No.CIC/SM/C/2010/000504
                                                                                                     
                                                                            Dated: 13 August 2010


Name of the Complainant                   :     Shri Jwala Prasad
                                                Chandi Prasad Lane,
                                                Mohalla - Jogsar, PO Buranath,
                                                Distt - Bhagalpur, Bihar.


Name of the Public Authority              :     The Branch Manager,
                                                Punjab National Bank,
                                                Circle Office, Begrai Market,
                                                Main Road Ranchi.


                                                The Central Public Information Officer,
                                                Punjab National Bank,
                                                Begrai Market, Main Road, 
                                                Ranchi ­ 834001

                                              ORDER

                   The Commission has received a petition from  Shri Jwala Prasad of 

Bhagalpur, stating that his RTI­application of 20 February 2010 filed with the 

Central  Public Information  Officer,  Punjab National  Bank,  Circle  office,  Main 

Road, Ranchi, has not been responded to within the time limit prescribed under 

the  Right  to   Information   (RTI)   Act,   2005.    A   copy  of   his   RTI­application   is 

enclosed for ready reference.

2.        The Commission has decided to treat this petition as a complaint under 

Section   18   of   the   RTI­Act,   2005,   and   hereby   directs   the   CPIO/Public 
Information Officer, Punjab National Bank, Circle office, Main Road, Ranchi, to 

provide the information sought by the Complainant by 10 September 2010. 

3.        Since the PIO has failed to respond to the RTI­application mentioned 

above in time, he is, therefore, required to send his explanation in writing by 17 

September 2010 to Show Cause as to why a maximum penalty of Rs.25000/­ 

for the delay in supply of information may not be levied upon him.   If no written 

explanation is received from the CPIO by 17 September 2010, the Commission 

will   decide   the   case   ex­parte   and   would   impose   the   maximum   penalty 

prescribed under Section 20(1) of the  Right to Information (RTI) Act, i.e., Rs. 

25,000/­, upon the CPIO/deemed PIO. If, however, the CPIO had responded in 

time and provided the desired information, please let us know at the earliest.

4.               The Complainant is advised that in case he does not receive any 

information from the CPIO after this order of the Commission, he may write to 

the Commission against the non­compliance of the Commission’s orders.

5.     The Commission ordered accordingly.

(Satyananda Mishra)
Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.     Shri Jwala Prasad, Chandi Prasad Lane, Mohalla – Jogsar, PO Buranath, District 
Bhagalpur, Bihar.

2.     The Branch Manager, Punjab National Bank, Circle Office, Begrai Market, Main Road 
Ranchi.

3.     The Central Public Information Officer, Punjab National Bank, Begrai Market, Main Road, 
Ranchi ­ 834001