Central Information Commission
Complaint No.CIC/PB/C/2008/00930-SM dated 05-06-2008
Right to Information Act-2005-Under Section ...... (18)
Dated: 27 July 2009
Name of the Complainant : Shri Santosh Kumar Jha
Vill & Post- Kamalpur
Via Kunoli Bazar, Dist- Supol,
Bihar.
Name of the Public Authority : CPIO, State Bank Of India,
Dagmara, Dist- Supol,
Bihar.
The Complainant was not present.
On behalf of the Respondent, Shri Ajay Kumar Jha, was present.
2. The case in brief is that Complainant had requested the Branch
Manager for a number of information on June 5, 2008 regarding the action
taken by the Branch on a loan proposal recommended by the Block
Development Officer. The Branch Manager sent the information by
registered post on 11 September through his letter dated September 9,
2008. Not satisfied with this reply, he has sent this complaint to the CIC
instead of preferring an appeal before the first Appellate Authority.
3. The Complainant was not present during the hearing. The
Respondent was present and submitted that the delay in providing the
information was on account of the fact that the original application had
been received in the Branch itself which was, at that time, in the process
of migrating into the CBS mode. He also furnished a written explanation
from the Branch Manager concerned in which he has stated that he was the
only officer in that Branch at that time and was busy in another Branch
located some 40 to 50 km away from his Branch in connection with the
migration work of his Branch into the CBS mode. He has expressed regrets
CIC/PB/C/2008/00930-SM
for the delay and has assured that this would not be repeated in future.
Obviously, the delay was not on account of any malafide intention on the
part of the Branch Manager and, therefore, we do not intend to impose any
penalty on him this time.
4. Now, as far as the information already provided is concerned, we
find that no clarification or information has been given in response to the
query ‘d’ of the application. We therefore direct the CPIO to provide to the
Complainant the information in regard to this query along with copies of
the supporting/relevant documents, if any, within five working days from
the receipt of this order.
5. With the above direction, the complaint is disposed off.
6. 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)
Assistant Registrar
CIC/PB/C/2008/00930-SM