ds U nz h ; l wp uk vk;ks x
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/2011/000041
Dated: 18 February 2011
Name of the Complainant : Shri Kapil Dev
Jaya Apartments,
Railway Station Akbarpur,
Mohalla Johardih, Akbarpur,
Janpad - Ambedkarnagar,
U.P. - 224 122.
Name of the Public Authority : The Appellate Authority
Bank of Baroda,
118/330, Kaushalpuri,
Gumti No 5, Kanpur - 208 012.
ORDER
Shri Kapil Dev of Ambedkarnagar has complained to the Central
Information Commission that he received no reply/information from the Branch
Manager/Central Public Information Officer although he had filed his RTI
application on 4 September 2010. A copy each of the RTIapplication and the
complaint are enclosed for ready reference.
2. It is noted that the Complainant did not have an opportunity to go to the
Appellate Authority and has directly approached the Commission with his
complaint. In exercise of powers vested under Section 18(1) of the Right to
Information (RTI) Act, we direct the Appellate Authority to enquire into the
allegations made by the Complainant and after giving him an opportunity of
hearing, to pass an appropriate order with a view to ensuring that the desired
information is provided to the Complainant without any further loss of time.
3. We also direct the Appellate Authority to obtain the explanation of the
Branch Manager/CPIO in writing for not providing the information in time and to
forward the same to us along with his comments before 15 March 2011. We
will decide on the imposition of penalty on the Branch Manager/CPIO in terms
of Section 20(1) of the Right to Information (RTI) Act thereafter.
4. In case the Complainant is not satisfied with the orders of the Appellate
Authority, he is free to approach this Commission again in second appeal.
5. The Commission ordered accordingly.
(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