Central Information Commission Judgements

Shri.Sushil Kumar Shing vs Banking Division on 25 October, 2010

Central Information Commission
Shri.Sushil Kumar Shing vs Banking Division on 25 October, 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/2010/000871
                                                                                                  
                                                                        Dated: 25 October 2010


 Name of the Complainant                :      Shri Sushil Kumar Singh 
                                               Vill & Post - Karsauth,
                                               Prakhand - Daraunda,
                                               Bhaya - Maharajganj, 
                                               Distt - Siwan - 841 238.


 Name of the Public Authority           :      The Appellate Authority 
                                               Uttar Bihar Gramin Bank,
                                               Head Office: Sharma Complex, 
                                               Kalambagh Chowk, Muzaffarpur, 
                                               Bihar - 842001.


                                            ORDER

Shri Sushil Kumar Singh of Siwan has complained to the Central Information 

Commission that he received no reply/information from the Branch Manager/Central 

Public Information Officer although he had filed his RTI­application on 5 January 2010. 

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 Branch 

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

same to us along with his comments before 25 November 2010.  We will decide on the 

imposition of penalty on the Branch Manager/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)
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