Central Information Commission
Complaint No.CIC/SM/C/2009/000879
Right to Information Act2005Under Section (18)
Dated: 25 May 2010
Name of the Complainant : Shri Bhim Sen
S/o Late Shri Ramkumar
Vill - Ram Nagar Narsinghpur,
Post - Ram pur Ram Patti,
Dist - Ambedkar Nagar,
Uttar Pradesh.
Name of the Public Authority : CPIO, State Bank of India,
Regional Business Office,
Region - IV, Civil Lines,
Faizabad - 224 001.
The Complainant was represented by Shri Lal Mani.
On behalf of the Respondent, Shri S.P. Singh, Branch Manager was
present.
2. While deciding the complaint case number CIC/SM/C/2009/000879, we
had, in our order dated 4 December 2009, directed the CPIO to provide the
information to the complainant and to explain to us in writing the reasons for
delay in providing the information. In his explanation dated 29 December 2009,
the CPIO had submitted that the branch had already provided the information to
the complainant in its communication dated 22 May 2009. However, he had
given no explanation regarding the delay in dealing with the RTI application. We
had, therefore, directed the CPIO to appear in person before us to explain the
reasons for the delay.
3. The case was taken up for hearing today through videoconferencing.
CIC/SM/C/2009/000879
The complainant was present in our chamber while the CPIO was present in
the Faizabad studio of the NIC. We heard their submissions. We carefully
considered the records before us. Although the Branch Manager had already
provided a number of information in his belated reply dated 22 May 2009, we
think that the CPIO should provide the following additional information to the
complainant within 10 working days from the receipt of this order;
i) photocopy of the complete tractor loan and KCC loan files including all the
correspondence and loan account statements;
ii) photocopy of the central government scheme for waiver of agricultural loan;
iii) photocopy of the file/records in respect of the action taken by the bank on
the representation of the complainant as forwarded by the Ministry of Finance.
4. Besides, in the matter of delay, we direct the CPIO to send his written
explanation explaining the chronology of dates beginning with the receipt of the
RTI application till its final disposal and, in case there is a delay in disposing of
the request, the reasons for that within 15 working days from the receipt of this
order.
5. With the above directions, the case if disposed off.
6. Copies of this order be given free of cost to the parties.
(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.
CIC/SM/C/2009/000879
(Vijay Bhalla)
Assistant Registrar
CIC/SM/C/2009/000879