Central Information Commission
Complaint No.CIC/SM/C/2009/000688
Right to Information Act2005Under Section (18)
Dated: 1 November 2010
Name of the Complainant : Shri Brajesh Kumar Kaserbani,
C/o Guptaji Kirana Stores,
G.T. Road,
Near Pant Sansthan, Jhunsi,
Allahabad (U.P)
Name of the Public Authority : CPIO, Bank of Maharashtra,
Regional Office Lucknow 12,
Mahanagar North Housing Cooperative
Society,
Sector 9, Vikas Nagar,
Lucknow - 226 024.
The Complainant was present in person.
On behalf of the Respondent, Shri Naveen Thakar, was present.
2. We heard the case through videoconferencing. The Complainant was
present in the Allahabad studio of the NIC along with his advocate. The
Respondent was present in the Lucknow studio. We heard their submissions.
3. The Complainant had sought a number of information from the Branch
manager of the Bank. He received no information nor reply from the Branch
manager. He preferred an appeal but received no response from the Appellate
Authority either. On his complaint to the CIC, we had passed an order only 26
November 2009 directing the CPIO to provide him with the desired information
CIC/SM/C/2010/000688
and also to explain to the CIC the reasons for delay. On our direction, the CPIO
forwarded him the copies of a number of information. The Complainant
submitted that the information was not adequate. Besides, we have received no
explanation about the delay.
4. Therefore, we now direct the CPIO to invite the Complainant on a
mutually convenient date to the Branch within 15 working days from the receipt
of this order and to show him all the records relevant to his queries for his
inspection and to provide to him the photocopies of all such records the copies
of which he would like to have. We further direct the CPIO to appear before us
on 16 December 2010 at 11.00 a.m. along with the officer who was posted as
the Branch Manager of this particular Branch at the time the RTI application
had been filed to explain the reasons for not providing the information within the
stipulated period nor transferring the application to the designated CPIO
promptly. If they do not appear before us in our office in Delhi (Room No. 8,
Club Building, Old JNU Campus, New Delhi – 110067) on the appointed date
and offer satisfactory explanation, we will proceed to decide on imposing
penalty on the Branch manager concerned in terms of Section 20(1) of the
Right to Information (RTI) Act.
5. The appeal is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
CIC/SM/C/2010/000688
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/C/2010/000688