Central Information Commission Judgements

Shri. Tapan Kumar Banerjee vs State Bank Of India on 7 April, 2011

Central Information Commission
Shri. Tapan Kumar Banerjee vs State Bank Of India on 7 April, 2011
                    CENTRAL INFORMATION COMMISSION
                    Room No.296, II Floor, B Wing, August Kranti Bhawan,
                          Bhikaji Cama Place, New Delhi-110066.
                          Telefax:011-26180532 & 011-26107254
                                     Website : cic.gov.in

                                                                       Date : April 07, 2011

                      Complaint No. : CIC/AT/C/2010/001392-DS

Complainant                 :      Shri Tapan Kumar Banerjee, 24 Pargana (West Bengal).
Public Authority            :      State Bank of India, Kolkata (West Bengal).


                                           ORDER

The Commission has received a petition, dated 21/10/2010 (Diary No.:76068/2010) from
Shri Tapan Kumar Banerjee, stating that his/her RTI-application of 08/07/2010 filed with the
CPIO, Office of the Branch Manager, State Bank of India, Local Head Office, Samriddhi
Bhawan, 1, Strand Road, Kolkata-700001 (West Bengal) has not been replied by the CPIO
(copy of the RTI Application enclosed).

2. The matter is remitted to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request,
the CPIO should furnish a reply to the complainant within two weeks of receipt of
this order.

ii. In case, CPIO has already given reply to the complainant in the matter, he/she
should furnish a copy of his/her reply to the complainant within one week of receipt
of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
st
the 1 Appellate Authority, before whom the complainant can file first appeal, if any.
A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

Page 
1

3. The CPIO is also directed to show cause as to why a penalty should not be imposed on
him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of issue of this notice.

5. The matter is closed with the above directions.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to :-

1. Shri Tapan Kumar Banerjee
Aponaloy Dwaitya,
A-Block, Field No.-404,
N.J. Road (S),
P.O. – Ganganagar,
24, Pargana (N)-700132 (W.B.).

2. Central Public Information Officer
Office of the Branch Manager,

State Bank of India,

Local Head Office,

Page 
2
Samriddhi Bhawan,

1, Strand Road, Kolkata-700001 (W.B.).

-:-

Page 
3