Central Information Commission Judgements

Mr.Shaik Khaleel Ahmed vs Corporation Bank on 13 August, 2010

Central Information Commission
Mr.Shaik Khaleel Ahmed vs Corporation Bank on 13 August, 2010
                       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/2010/000561
                                                                                              
                                                                     Dated: 13 August 2010


Name of the Complainant            :     Shri Shaik Khaleel Ahmed
                                         9­4­2, Courier World Service, 
                                         Khilla Road, Nizamabad,
                                         Andhra Pradesh - 503 001.


Name of the Public Authority       :     The Branch Manager,
                                         Corporation Bank,
                                         Zone Office,
                                         Hyderabad - 500 004.


                                         The Central Public Information Officer,
                                         Corporation Bank,

                                       ORDER

          The Commission has received a petition from Shri Shaik Khaleel Ahmed 

of Nizamabad, stating that his RTI­application of 31 March 2010 filed with the 

Central Public Information Officer, Corporation Bank, Zone Office, Hyderabad, 

has not been responded to within the time limit prescribed under the  Right to 

Information (RTI) Act, 2005.  A copy of his RTI­application is enclosed for ready 

reference.

2.        The Commission has decided to treat this petition as a complaint under 

Section   18   of   the   RTI­Act,   2005,   and   hereby   directs   the   CPIO/Public 

Information Officer, Corporation Bank, Zone Office, Hyderabad, to provide the 

information sought by the Complainant by 10 September 2010. 

3.        Since the PIO has failed to respond to the RTI­application mentioned 

above in time, he is, therefore, required to send his explanation in writing by 17 

September 2010 to Show Cause as to why a maximum penalty of Rs.25000/­ 

for the delay in supply of information may not be levied upon him.   If no written 

explanation is received from the CPIO by 17 September 2010, the Commission 

will   decide   the   case   ex­parte   and   would   impose   the   maximum   penalty 

prescribed under Section 20(1) of the  Right to Information (RTI) Act, i.e., Rs. 

25,000/­, upon the CPIO/deemed PIO. If, however, the CPIO had responded in 

time and provided the desired information, please let us know at the earliest.

4.               The Complainant is advised that in case he does not receive any 

information from the CPIO after this order of the Commission, he may write to 

the Commission against the non­compliance of the Commission’s orders.

5.     The Commission ordered accordingly.

(Satyananda Mishra)
Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.     Shri Shaik Khaleel Ahmed, 9­4­2, Courier World Service, Khilla Road, Nizamabad, 
Andhra Pradesh – 503 001.

2.     The Branch Manager,Corporation Bank, Zone Office, Hyderabad – 500 004.

3.     The Central Public Information Officer,