Central Information Commission
File No.CIC/SM/A/2009/001127
Right to Information Act2005Under Section (19)
Dated: 22 June 2010
Name of the Appellant : Shri Awdhesh Kumar Jha
Near Barrack No. 1877 of Room No. 10,
Section 39, Distt – Thane,
Ulhasnagar, Maharashtra – 421 005.
Name of the Public Authority : CPIO, IDBI Bank Ltd.,
Regd. Office, IDBI Tower,
WTC Complex, Cuffe Parade,
Mumbai – 400 005.
2. In our order dated 17 May 2010, we had specifically directed the CPIO to
appear before us in person or through a representative to explain the reasons
for delay. The copy of the order had been sent to him well in advance.
Nevertheless, neither the CPIO nor anyone on his behalf turned up today
during the hearing. We viewed this very seriously. We could have taken a
decision to impose the penalty in terms of Section 20(1) of the Right to
Information (RTI) Act since he did not think it necessary to present his views or
explanation before us.
3. However, we want to give him another opportunity to present his case
before us in the matter of delay in responding to the application. We are fixing
the next date of hearing on 30 July 2010. The CPIO is directed to appear
before us (at Room No. 8, Club Building, Old JNU Campus, New Delhi) on that
date at 12.15 p.m. failing which it would be presumed that he has nothing to
explain in the matter and the penalty in terms of the above provision would be
imposed on the CPIO. Please note that no separate notice shall be issued in
this regard and this order be treated as the notice for hearing.
4. Copies of this order be given free of cost to the parties.
CIC/SM/A/2009/001127
(Satyananda Mishra)
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)
Assistant Registrar
CIC/SM/A/2009/001127