Central Information Commission Judgements

Mr.B Govind Rajulu vs Andhra Bank on 14 December, 2010

Central Information Commission
Mr.B Govind Rajulu vs Andhra Bank on 14 December, 2010
                               dsUnzh; lwpuk vk;ksx
                                 Central Information Commission
             Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                    iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                     ubZ fnYyh ­ 110067 / New Delhi - 110067
                                        (Ph:  011­26160943)
                                            *****


                                                              No.CIC/SM/C/2010/001169
                                                                                               
                                                                    Dated: 14 December 2010


 Name of the Complainant                :     Shri B. Govinda Rajulu
                                              H.No.2­21, V.R. Peta,
                                              Bitragunta, Bogole Mandal,
                                              Sri Potti Sri Ramulu, Nellore District,
                                              A.P. - 524 142.


 Name of the Public Authority           :     The Appellate Authority 
                                              Andhra Bank,
                                              2nd Floor, 37­1­406(25), 
                                              2nd Lane Bhagyanagar, 
                                              Ongole­523 001.


                                            ORDER

Shri   B.   Govinda   Rajulu   of   Nellore   has   complained   to   the   Central 

Information Commission that he received no reply/information from the Branch 

Manager/Central   Public   Information   Officer   although   he   had   filed   his   RTI­

application  on  17  June  2010.    A  copy  each  of  the  RTI­application  and  the 

complaint are enclosed for ready reference. 

2. It is noted that the Complainant did not have an opportunity to go to the 

Appellate   Authority   and   has   directly   approached   the   Commission   with   his 

complaint.   In exercise of powers vested under Section 18(1) of the Right to 
Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 

allegations made by the Complainant and after giving him an opportunity of 

hearing, to pass an appropriate order with a view to ensuring that the desired 

information is provided to the Complainant without any further loss of time.

3. We also direct the Appellate Authority to obtain the explanation of the 

Branch Manager/CPIO in writing for not providing the information in time and to 

forward the same to us along with his comments before 17 January 2011.  We 

will decide on the imposition of penalty on the Branch Manager/CPIO in terms 

of Section 20(1) of the Right to Information (RTI) Act thereafter.    

4. In case the Complainant is not satisfied with the orders of the Appellate 

Authority, he is free to approach this Commission again in second appeal.

5. The Commission ordered accordingly.

(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
Copy to:

The Zonal Manager of the Andhra Bank, Ongole is directed to forward a copy of this 
order to the designated Appellate Authority for implementing our directions.