Central Information Commission Judgements

Shri.Rajveer Singh vs Banking Division on 28 October, 2010

Central Information Commission
Shri.Rajveer Singh vs Banking Division on 28 October, 2010
                         Central Information Commission
                       Complaint No.CIC/SM/C/2010/000772 
                 Right to Information Act­2005­Under Section (18)




                                                       Dated: 28 October 2010


Name of the Complainant            :   Shri Rajbeer Singh
                                       S/o. Late Shri Kahri Singh,
                                       Mohalla Ambedkar Park,
                                       Sailai Road, Thana Ramgad,
                                       Distt - Firozabad.



Name of the Public Authority       :   CPIO, Kshetriya Kisan Gramin Bank,
                                       Kachari Road,
                                       Mainpuri.



         The Complainant was present in person.

         No one was present on behalf of the Respondent.

2. We heard these cases through videoconferencing. The Complainant was 

present  in the  Firozabad studio of  the NIC.  We  heard  his  submissions.  the 

Respondent was not present in spite of notice.

3. The  Complainant  had  wanted to  know about  the  action  taken on his 

various representations about the case of fraud committed by the then Branch 

Manager of the Fariha branch. He received no reply or information from the 

CPIO. During the hearing also, the CPIO did not turn up. This is a very serious 

matter and shows the complete lack of seriousness on the part of the CPIO in 

dealing with right to information requests.

CIC/SM/C/2010/000772

4. We now direct the CPIO to provide to the Complainant within 10 working 

days from the receipt of this order the details about the action taken on his 

various   applications/representations   regarding   the   above   matter   as   well   as 

action taken, if any, against Mahesh Chand Sharma, the then Branch Manager 

of the Fariha branch. The CPIO is also directed to forward the photocopies of 

the supporting documents such as any correspondence or file noting relating to 

this matter.

5. We   direct   the   CPIO,   responsible   for   handling   this   particular   RTI­

application at the time, to appear before us (Room No. 8, Club Building, Old 

JNU Campus, Opp. Ber Sarai Market, New Delhi – 110 067) on 14 December 

2010 at 11.45 a.m. and explain why he had provided no information in the first 

place.   We will decide on imposition of penalty on the said CPIO in terms of 

Section 20(1) of the Right to Information Act after hearing his explanation.  If, 

however, he fails to turn up on that date, we will decide the penalty ex parte.  

6. With the above direction, the appeal is disposed off.

7. 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.

CIC/SM/C/2010/000772
(Vijay Bhalla)
Assistant Registrar 

CIC/SM/C/2010/000772