Central Information Commission Judgements

Mr.Avadhraj Singh vs State Bank Of India on 30 November, 2010

Central Information Commission
Mr.Avadhraj Singh vs State Bank Of India on 30 November, 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: 30.11.2010

             Proceeding in Complaint No. CIC/AT/C/2010/000884


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


Complainant:           Shri Awadhraj Singh
Respondents:           State Bank of India

Shri Awadhraj Singh of Gorakhpur has filed this complaint dated 5.6.2010
before the State Information Commission of UP, Lucknow against State Bank of India
(SBI), LHO, Lucknow stating that AA has not decided his first-appeal dated
20.4.2010 relating to his RTI-request dated 13.2.2010. As the subject matter was
related to the Central Government Department, the State Information Commission
have forwarded this complaint to this Commission vide their reference dated
11.6.2010.

2 Perused papers submitted by the complainant, it is observed that complainant’s
RTI request dated 13.2.2010 was replied to by Regional Manager & CPIO, SBI,
Regional Business Office-1, Gorakhpur vide letter No. RM/ 44 dated 8.4.2010.

3. The complainant preferred his first-appeal on 20.4.2010 before GM (NW-I) &
AA, SBI, LHO, Lucknow.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act,
viz., appeals and complaints, the matter is remitted to General Manager (NW-II),
State Bank of India, Local Head Office, Moti Mahal Marg, Lucknow-226001 (UP)
(enclosing herewith a copy of complain), with the following directions:

i) In case the first appeal dated 20.4.2010 not been disposed of by AA, he should
dispose of the first appeal by passing a speaking order in the matter, within 2
weeks of receipt of this order.

ii) In case AA has already disposed of the first-appeal, he should furnish a copy
of his order to the complainant within 1 week of receipt of this order.

iii) A copy of First Appellate Order should also be endorsed to the Commission.

5. In case the 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 under Section 18, if any, within the prescribed time limit.

6. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Chief Information Commissioner