Central Information Commission
Complaint No.CIC/SM/C/2009/001403 dated 01072009
Right to Information Act2005Under Section (18)
Dated: 15 June 2010
Name of the Complainant : Shri Ravi Shankar Tripathi
Vill & Post - Sareni,
Rai Bareilly - 229 001.
Name of the Public Authority : CPIO, Baroda Uttar Pradesh Gramin
Bank, Head Office,
A1, Civil Lines,
Rai Bareilly.
The Complainant was present in person.
On behalf of the Respondent, Shri D.P. Bose, CPIO was present.
2. In this case, the Complainant had, in his letter dated 1 July 2009,
requested the CPIO to provide him the information on the action taken on his
complaint in which he had alleged misbehavior by an employee of the
respondent bank. In his reply dated 4 July 2009, the CPIO informed the
Complainant that the he had been already informed about the actions taken on
his complaint by a letter earlier. Not satisfied with the reply of the CPIO, the
Complainant preferred an appeal on 10 July 2009. In his appeal, the
Complainant included some new requests which were not there in the original
RTI application. The Appellate Authority, in his order dated 23 July 2009,
endorsed the stand of the CPIO while declining the new requests. Against the
Appellate Authority’s order, the Complainant has lodged a complaint with the
CIC.
CIC/SM/C/2009/001403
3. We heard this case through videoconferencing. Both the parties were
present in the Raibareilly studio of the NIC. We heard their submissions. The
Complainant is aggrieved by the conduct of the branch manager and had
complained against him and wants to know what action the bank had taken
against the branch manager. The CPIO has already forwarded to him a copy of
the letter showing the action taken on his complaint although the Complainant
does not find it satisfactory at all. Under the Right to Information (RTI) Act, we
can only help him get information. We cannot help him in resolving his
complaint against the conduct of an individual officer of the bank. We would like
to advise him to take up the matter with the higher authorities of the bank if he
so chooses.
4. The case is, thus, disposed off.
5. Copies of this order be given free of cost to the parties.
(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
CIC/SM/C/2009/001403