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/2011/000504
Dated: 15 April 2011
Name of the Complainant : Shri Rajkumar Singh Raghav
S/o. Shri Dhalsingh,
Vinay Nagar Colony, Near Wisdom
Public Schoo, Thana Kwarsi,
Aligarh, U.P.
Name of the Public Authority : The Appellate Authority
Central Bank of India,
Zonal Office, Block No.37/2/4,
Sanjay Place, Agra 282 002.
ORDER
Shri Rajkumar Singh Raghav of Aligarh 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 21
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
Copy to:
The General Manager of the Central Bank of India, Agra is directed to forward a
copy of this order to the designated Appellate Authority for implementing our
directions.