Central Information Commission
Complaint No.CIC/SM/C/2008/00029
Right to Information Act2005Under Section (18)
Dated: 7 June 2010
Name of the Complainant : Shri Rajaram
Vanaspati Bazar,
Post - Belkunda,
Distt - Devariya,
U.P.274 202.
Name of the Public Authority : CPIO, Central Bank of India,
Indupur Branch,
Devariya, U.P.
On behalf of the Respondent, Shri Ashok Kumar, CPIO was present.
2. In our order dated 19 September 2009, we had given two directions to
the CPIO, namely, (a) to provide the desired information to the RTI Applicant
and (b) to explain the reasons for the delay in dealing with the RTI application.
We have received no compliance report from the concerned officer and,
therefore, we had fixed this case for hearing today. The designated CPIO of
the Bank responsible for this particular Branch appeared today in person and
submitted that the RTI application as well as the copy of the Commission’s
order had been addressed to the CPIO of the Indupur Branch of the Bank,
although the Branch Manger was not the designated CPIO. The fact of the
case is that the RTI applicant had sought the information from the Branch and
that he had not received any response from the Branch. Obviously, in this
case, the Branch Manager concerned is guilty of dereliction of his duties under
CIC/SM/C/2008/00029
the Right to Information (RTI) Act and he has to explain the reasons for his
action failing which penalty under Section 20(1) of the Right to Information (RTI)
Act can be imposed on him. We direct the designated CPIO to forward a copy
of our order to the Branch Manager concerned who was responsible for dealing
with the present RTI application and who had to comply with our order. That
Branch Manager concerned must appear before the Commission (Room No.8,
Club Building, Old JNU Campus, New Delhi) on 23 July 2010 at 11.30 a.m. in
person and explain the reasons for his complete inaction on the RTI application
preferred in his Branch. He may note if he does not appear and offer
satisfactory explanation about his action in not providing any information, we
will proceed to impose the maximum penalty of Rs.25,000 in terms of Section
20(1) of the Right to Information (RTI) Act.
3. Now that the designated CPIO has appeared before us, we direct him to
provide the following information to the Appellant within 15 working days from
the receipt of this order:
(a) a complete list of the PMRY beneficiaries granted loan by the Indupur
Branch of Bank during the year 200708 including the name of their
village, the total amount of loan sanctioned and the purpose of the loan;
(b) a copy of the circular of the Bank on sanction of loan under the PMRY;
(c) the date of receipt of the PMRY application of Shri Umesh Kumar, S/o
Shri Rajaram Chaurasia;
CIC/SM/C/2008/00029
(d) if the PMRY loan had not been sanctioned to Shri Umesh Kumar, a copy
of the relevant record showing the reasons for not sanctioning the said
loan.
4. 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/2008/00029