Central Information Commission Judgements

Shri.Prem Kumar Chhabra vs Union Bank Of India on 30 July, 2010

Central Information Commission
Shri.Prem Kumar Chhabra vs Union Bank Of India on 30 July, 2010
                         dsUnzh; lwpuk vk;ksx
                             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/2010/000565
                                                                                                   
                                                                           Dated:  30 July 2010


Name of the Complainant                :     Shri Prem Kumar Chhabra
                                             Hotel Samrat, 40,
                                             Lokmanganj, Charbagh,
                                             Lucknow.


Name of the Public Authority           :     The Branch Manager & CPIO,
                                             Union Bank of India,
                                             S.T.B. Branch, G.B. Marg,
                                             Lucknow.

                                           ORDER

          The Commission has received a petition from Shri Prem Kumar Chhabra 

of Lucknow, stating that his RTI­application of 10 March 2010 filed with the 

Central   Public   Information   Officer,   Union   Bank   of   India,   S.T.B.   Branch, 

Lucknow, has not been responded to within the time limit prescribed under the 

Right to Information (RTI) Act, 2005.  A copy of his RTI­application is enclosed 

for ready reference.

2.        The Commission has decided to treat this petition as a complaint under 

Section   18   of   the   RTI­Act,   2005,   and   hereby   directs   the   CPIO/Public 

Information Officer,  Union Bank of India, S.T.B. Branch, Lucknow, to provide 

the information sought by the Complainant by 23 August 2010. 

3.        Since the PIO has failed to respond to the RTI­application mentioned 

above in time, he is, therefore, required to send his explanation in writing by 30 

August 2010 to Show Cause as to why a maximum penalty of Rs.25000/­ for 

the delay in supply of information may not be levied upon him.     If no written 

explanation is received from the CPIO by 30 August 2010, the Commission will 

decide the case ex­parte and would impose the maximum penalty prescribed 

under Section 20(1) of the  Right to Information (RTI) Act, i.e., Rs. 25,000/­, 

upon the CPIO/deemed PIO. If, however, the CPIO had responded in time and 

provided the desired information, please let us know at the earliest.

4.               The Complainant is advised that in case he does not receive any 

information from the CPIO after this order of the Commission, he may write to 

the Commission against the non­compliance of the Commission’s orders.

5.     The Commission ordered accordingly.

(Satyananda Mishra)
Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.     Shri Prem Kumar Chhabra, Hotel Samrat, 40, Lokmanganj, Charbagh, Lucknow.

2.     The Branch Manager & CPIO, Union Bank of India, S.T.B. Branch, G.B. Marg, Lucknow.