CENTRAL INFORMATION COMMISSION
2ND FLOOR, B-WING, AUGUST KRANTI BHAWAN, BHIKAJI CAMA PLACE NEW DELHI 110066
Appeal No.2375/ICPB/2008
F.No.PBC/08/105
July 8, 2008
In the matter of Right to Information Act, 2005 - Section 18
Complainant: Mr. Chetan Prakash Agarwal
Public Authority: State Bank of India, Hapur
GM & CPIO
CGM & Appellate Authority
FACTS
:
By an application dated 13.10.2007, the complainant sought for copies of various
documents in respect of time deposit receipt in five serials. Since he did not get any
response, he filed this complaint before this Commission on 2.1.2008. Comments were
called for. In the comments, it is stated that since the documents sought had to be
gathered from different offices covering a period of over 4 years, it took some time to
trace the documents. The complainant has been provided copies of all the documents
sought for by him on 15.2.2008
DECISION:
I have seen a copy of the information furnished to the complainant, from which, I
find that all information sought for by him have been provided and as such nothing
survives in the complaint. However, the CPIO may note that in case any delay in
furnishing information is anticipated in view of the same having to be collected from
various offices/officers, an interim reply to the applicant should invariably given so that
direct complaint to the Commission is avoided.
Let a copy of this decision be sent to the CPIO and appellant.
Sd/-
(Padma Balasubramanian)
Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Asst. Registrar
Address of parties :
1. GM & CPIO, State Bank of India, Local Head Office, Sectt. 11, Sansad Marg,
New Delhi-110001
2. CGM & Appellate Authority, State Bank of India, Local Head Office, Sectt. 11,
Sansad Marg, New Delhi-110001
3. Mr. Chetan Prakash Agarwal, 181, Sri Nagar Colony, Hapur, Distt. Gaziabad –
245101 (UP)
1