High Court Patna High Court - Orders

Neeti Ranjan Kumar vs The Chairman,Uttar Bihar Grami on 27 September, 2011

Patna High Court – Orders
Neeti Ranjan Kumar vs The Chairman,Uttar Bihar Grami on 27 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.17235 of 2011
                 =============================================

Neeti Ranjan Kumar
…. …. Petitioner/s
Versus
The Chairman,Uttar Bihar Grami
…. …. Respondent/s
=============================================
Appearance :

For the Petitioner/s : Mr. Dr. Binay Kumar Singh
For the Respondent/s : Mr. Ajay Kumar Sinha
=============================================

2 27-09-2011 Both sides present.

The case of the petitioner is structured on

Annexure-5 which is a requisition seeking certain

information under Right to Information Act (for short “the

Act”) and the reply given thereto by the respondent Bank as

contained in Annexure-6.

The provisions of the Act provide appeal if the

response given by the Bank is/are not satisfactory.

Let the petitioner invoke the said jurisdiction and file

supplementary affidavit, if any.

Post this matter after six weeks in the same list. It

will be open to the respondent Bank to file counter affidavit,

if so advised.

(Kishore K. Mandal, J)
PANKAJ KUMAR/-