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/2010/001036
Dated: 24 November 2010
Name of the Complainant : Shri Moti Singh Chauhan
Brij Shikshan Sewa Sansthan,
Shivnagar, Near Shiv Mandir,
Khadra, Lucknow - 226 020.
Name of the Public Authority : The Appellate Authority
Bank of Baroda,
19, Way Road,
Lucknow - 226001.
ORDER
Shri Moti Singh Chauhan of Lucknow 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 11 August 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 24 December 2010.
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 General Manager of the Bank of Baroda, Lucknow is directed to forward a copy
of this order to the designated Appellate Authority for implementing our directions.