Central Information Commission Judgements

Mr.Arun Pruthi vs State Bank Of India on 15 December, 2010

Central Information Commission
Mr.Arun Pruthi vs State Bank Of India on 15 December, 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: 15.12.2010

               Proceeding in Complaint No. CIC/AT/C/2010/001005


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


Complainant:          Shri Arun Pruthi

Respondents:          State Bank of India

Shri Arun Pruthi of Gurgaon has filed this complaint dated 20.8.2010 before
the Commission against State Bank of India, Mehauli Road Branch, Gurgaon for
deemed refusal to his RTI-request dated 9.6.2010.

2. 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, Administrative Office (Delhi-1), 11, Parliament
Street, New Delhi-110001 (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 his RTI-

request dated 9.6.2010, CPIO should furnish a reply to the complainant
within two week of receipt of this order.

ii) In case CPIO has already given a reply to the complainant in the matter, he
should furnish a 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) A copy of CPIO’s reply should also be endorsed to the Commission.

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

4. 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.

5. In case complainant still feels aggrieved by the decision of AA, he 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.

6. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Chief Information Commissioner