Central Information Commission Judgements

Shri Anant Kumar Pandey vs Allahabad Bank, Dhanbad on 25 June, 2009

Central Information Commission
Shri Anant Kumar Pandey vs Allahabad Bank, Dhanbad on 25 June, 2009
                     Central Information Commission
         Complaint No.CIC/PB/C/2008/00705-SM dated 23.05.2008
            Right to Information Act-2005-Under Section (18)



                                                       Dated:   25 June 2009


Name of the Complainant          :   Shri Anant Kumar Pandey


Name of the Public               :   CPIO, Allahabad Bank, Dhanbad
Authority



      Neither the Complainant nor the Respondent was present for the

hearing.

The brief facts of the case are as under.

The Complainant has requested the CPIO/Branch Manager, in his

application dated 23 May 2008, for a number of information regarding the

RBB loan account number 5666. He did not receive any reply or information

within the stipulated period and, therefore, sent this complaint to the CIC.

2. Nobody was present during the hearing. We find the conduct of the

CPIO first in not providing the information within the stipulated period and,

second, in not attending the hearing very objectionable. Not providing the

information in time would attract penalty under Section 20(1) of the Right to

Information (RTI) Act. However, before deciding on imposition of penalty, we

direct the CPIO to explain in writing within 10 working days from the receipt

of this order, the reasons for not providing the information in time. If we do

not receive his written explanation, we will proceed to impose the maximum

CIC/PB/C/2008/00705-SM
penalty prescribed under that Section. We also direct him to provide the

desired information to the Complainant within the same 10 working days from

the receipt of this order.

3. With the above directions, the complaint is disposed off.

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)

Copy to:

01.

02.

CIC/PB/C/2008/00705-SM