Central Information Commission Judgements

Shri.Subodh Kumar vs Central Bank on 30 July, 2010

Central Information Commission
Shri.Subodh Kumar vs Central Bank 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/2010/000518
                                                                                                       
                                                                               Dated:  30 July 2010


Name of the Complainant                   :      Shri Subodh Kumar
                                                 S/o. Late Shri Naval Kishore Sharma,
                                                 Vill & Post - Dumri, Thana - Sarai,
                                                 District - Vaishali.


Name of the Public Authority              :      The Branch Manager & CPIO,
                                                 Central Bank of India,
                                                 Speaker Chowk,
                                                 Muzaffarpur.

                                              ORDER

                   The Commission has received a petition from Shri Subodh Kumar of 

Vaishali,   stating   that   his   RTI­application   of   14   October   2009   filed   with   the 

Central   Public   Information   Officer,   Central   Bank   of   India,   Speaker   Chowk, 

Muzaffarpur, 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,  Central   Bank  of   India,   Speaker  Chowk,   Muzaffarpur,   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 Subodh Kumar, S/o. Late Shri Naval Kishore Sharma, Vill & Post – Dumri, Thana – 

Sarai, District – Vaishali.

2.     The Branch Manager & CPIO, Central Bank of India, Speaker Chowk, Muzaffarpur.