Central Information Commission Judgements

Shri. Satyanarayan Sharma vs Reserve Bank Of India on 15 April, 2011

Central Information Commission
Shri. Satyanarayan Sharma vs Reserve Bank Of India 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/2011/000510
                                                                                                           
                                                                                   Dated: 15 April 2011


 Name of the Complainant                    :      Shri Satyanarayan Sharma
                                                   R/o. Vill Chhodeda,
                                                   Taluka K Pathan,
                                                   Distt - Bundi, Rajasthan.



 Name of the Public Authority               :      The Appellate Authority 
                                                   Reserve Bank of India,
                                                   Customer Service Department,
                                                   Central Office, First Floor,
                                                   Amar Building, Sir P M Road,
                                                   Mumbai - 400 001.


                                                ORDER

Shri Satyanarayan Sharma of Rajasthan 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   3 

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