Central Information Commission Judgements

Mr.Aneesa Begum vs State Bank Of India on 29 September, 2010

Central Information Commission
Mr.Aneesa Begum vs State Bank Of India on 29 September, 2010
                                  dUs nzh; lp
                                            w uk vk;kx
                                                     s
                             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

                                                                        Dated: 29.9.2010

              Proceeding in Complaint No. CIC/AT/C/2010/000539


               Present: Shri A.N. Tiwari,, Central Information Commissioner


Complainant:          Smt. Aneesa Begum
Respondents:          State Bank of India

Smt. Aneesa Begum of Aligarh has filed this complaint dated 10.5.2010 before the
Commission against State Bank of India, Main Branch, Aligarh for not providing
information to her RTI-request dated 17.11.2009.

2. Perused documents submitted by the complainant it is observed that complainant’s
RTI-request dated 17.11.2009 was replied to by the Branch Manager, SBI, Main Branch,
Aligarh (not by the designated CPIO) vide letter dated nil stating that the payment of
arrears of pension are to be paid from their Centralised Branch, Chandni Chowk, Delhi, a
copy of this communication is being sent to CPPC, SBI, Chandni Chowk..

3. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act,
viz., appeals and complaints, the matter is remitted to Regional Manager & CPIO, State
Bank of India, Region-II, Agra Administrative Office, Sanjay Place, Agra-282001 (UP)
(enclosing copy of the complaint and RTI-request) with the following directions :

i) In case no reply has been given by CPIO to the complainant to her RTI-request
dated 17.11.2009, CPIO should furnish a reply to the complainant within two
week of receipt of this order.

ii) In case CPIO has already given reply to the complainant in the matter, he
should furnish copy of his 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
the 1st Appellate Authority, before whom the complainant can file first-appeal,
if any.

iv) Copy of CPIO’s reply should also be endorsed to the Commission.

4. In case the complainant is not satisfied with the reply received from CPIO, she,
under section 19(1) of the RTI Act, may within the time prescribed file her first-appeal
before the AA.

5. On receipt of the first appeal from the petitioner as per the above directions, AA
should dispose of the appeal within the period stipulated in the RTI Act.

6. In case complainant still feels aggrieved by the decision of AA, she shall be free to
approach the Commission in second appeal under section 19(3), along with complaint u/s
18, if any, within the prescribed time limit.

7. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Information Commissioner