Central Information Commission, New Delhi
File No.CIC/SM/A/2010/001083
Right to Information Act2005Under Section (19)
Date of hearing : 22 June 2011
Date of decision : 22 June 2011
Name of the Appellant : Shri A.K. Jain
B166, Ramprastha Colony,
PO Chanra Nagar,
Ghaziabad - 201 011.
Name of the Public Authority : CPIO, UCO Bank,
Zonal Office (Law Department),
New Delhi - 110 001.
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri A.K. Gupta, AGM,
(ii) Shri V.K. Narang, Chief Manager,
(iii) Smt. Rita Vohra
Chief Information Commissioner : Shri Satyananda Mishra
2. In our order dated 31 May 2011, we had directed the then CPIO to
appear before us and explain the reasons for not responding to the RTI
application in time. Today, during the hearing, both the parties including the
then CPIO appeared and made their submissions. It was reported that the then
CPIO had retired from the service of the bank at the end of 31 January 2011.
CIC/SM/A/2010/001083
3. After hearing their submissions and keeping in view the fact that the then
CPIO is now retired, we direct the present CPIO to confirm to the Appellant in a
sworn affidavit within 10 working days from the receipt of this order that the
original RTI application had not been received from the Connaught Place office
of the bank and that it was only from the reminder received later from the
Appellant that the CPIO came to know about the RTI request for the first time.
We would also like to direct the bank to investigate the circumstances in which
a communication dated 17 July was posted on the 11 August, that is, nearly 25
days later resulting in further delay in this case. The bank must fix responsibility
for this lapse and initiate appropriate disciplinary proceedings within 30 working
days of receiving this order. The CPIO shall report compliance of our direction
soon thereafter.
4. The cases disposed off accordingly.
5. Copies of this order be given free of cost to the parties.
(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
CIC/SM/A/2010/001083