Central Information Commission Judgements

Mr.Mantu Sharma vs Bank Of India on 29 June, 2011

Central Information Commission
Mr.Mantu Sharma vs Bank Of India on 29 June, 2011
                                  ds U nz h ; l wp uk vk;ks x
                                 Central Information Commission
                                  2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                              vxLr ØkfUr Hkou / August Kranti Bhavan
                                 Hkhdkth dkek Iysl/ Bhikaji Cama Place
                             ubZ fnYyh ­ 110066 / New Delhi - 110066
                                               Phone No.011­26183996
                                                   *****


                                                                       No.CIC/SM/C/2011/000580
                                                                                                        
                                                                                 Dated: 29 June 2011


 Name of the Complainant                   :      Shri Mantu Sharma
                                                  34/247, Puraniganj,
                                                  Munger, Bihar - 811 201.


 Name of the Public Authority              :      The Appellate Authority 
                                                  Bank of India,
                                                  Chanakya Place, 
                                                  Birchand Patel Marg, 
                                                  Patna 800 001.



                                               ORDER

Shri Mantu Sharma of Munger has complained to the Central Information 

Commission   that   he   received   no   reply/information   from   the   Central   Public 

Information Officer although he had filed his RTI­application on 26 December 

2010. Shri V.K. Singh sent a letter to the Applicant asking him to produce proof 

of his Indian Nationality. 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. If, 

however, the CPIO/Appellate Authority had responded in time and provided the 

desired information, please let us know at the earliest.

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

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 29 July 2011.   We will decide on the 

imposition of penalty on the 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)
Chief 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)
Deputy Registrar
Copy to:

The General Manager of the Bank of India, Patna is directed to forward a copy of 
this order to the designated Appellate Authority for implementing our directions.