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/2011/000784
Dated: 19 July 2011
Name of the Complainant : Shri Mukesh Kumar Jain
289/35, Prem Nagar,
Janta Colony, Rohtak - 124 001.
Name of the Public Authority : The Appellate Authority
Canara Bank,
Delhi Road,
Rohtak.
ORDER
Shri Mukesh Kumar Jain of Rohtak 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 9 March
2011. 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 19 August 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