Central Information Commission Judgements

Shri. Rajkumar Singh Raghav vs Central Bank on 15 April, 2011

Central Information Commission
Shri. Rajkumar Singh Raghav vs Central Bank on 15 April, 2011
                                    ds U nz h ; l wp uk vk;ks x
                                   Central Information Commission
                                   2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                               vxLr ØkfUr Hkou / August Kranti Bhavan
                                  Hkhdkth dkek Iysl/ Bhikaji Cama Place
                              ubZ fnYyh ­ 110066 / New Delhi - 110066
                                                 Phone No.011­26183996
                                                     *****


                                                                         No.CIC/SM/C/2011/000504
                                                                                                            
                                                                                    Dated: 15 April 2011


 Name of the Complainant                     :      Shri Rajkumar Singh Raghav
                                                    S/o. Shri Dhalsingh,
                                                    Vinay Nagar Colony, Near Wisdom 
                                                    Public Schoo, Thana Kwarsi,
                                                    Aligarh, U.P.


 Name of the Public Authority                :      The Appellate Authority 
                                                    Central Bank of India,
                                                    Zonal Office, Block No.37/2/4, 
                                                    Sanjay Place, Agra 282 002.


                                                 ORDER

Shri Rajkumar Singh Raghav of Aligarh has complained to the Central 

Information Commission that he received no reply/information from the Central 

Public   Information   Officer   although   he   had   filed   his   RTI­application   on   21 

January  2011.     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 

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 16 May 2011.   We will decide on the 

imposition of penalty on the 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
Copy to:

The General Manager of the Central Bank of India, Agra is directed to forward a 
copy   of   this   order   to   the   designated  Appellate   Authority   for  implementing   our 
directions.