Central Information Commission Judgements

Shri. Tilak Raj vs State Bank Of India on 27 June, 2011

Central Information Commission
Shri. Tilak Raj vs State Bank Of India on 27 June, 2011
                    CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066.
                           Telefax : 011-26180532 / 26107254.
                                    Website : cic.gov.in

                                                                        Date : June 27, 2011

                      Complaint No. : CIC/AT/C/2010/001141-DS

Complainant                 :      Shri Tilak Raj, Mandi (Himachal Pradesh).
Public Authority            :      State Bank of India, Mandi (Himachal Pradesh).


                                           ORDER

The Commission has received a petition, dated 30/08/2010 (Diary No.:60822/2010)
from Shri Tilak Raj, Mandi (Himachal Pradesh), stating that his/her RTI-application of
dated 16/06/2010 filed with the CPIO, State Bank of India, Mandi, Town Branch Seri
Bazaar, Mandi (Himachal Pradesh) has not been replied by the CPIO (copy of the RTI
Application enclosed).

2. The matter is remanded back to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request,
the CPIO should furnish a reply to the complainant within two weeks of receipt of
this order.

ii. In case, CPIO has already given reply to the complainant in the matter, he/she
should furnish a copy of his/her reply to the complainant within one week of receipt
of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
st
the 1 Appellate Authority, before whom the complainant can file first appeal, if any.
A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

Page 
1

3. The CPIO is also directed to show cause as to why a penalty should not be imposed
on him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. In case the complainant is not satisfied with the reply received from the CPIO, he/she,
under section 19(i) of the RTI Act, may file first-appeal before the FAA within the
time prescribed under the RTI Act.

5. On receipt of the first appeal from the petitioner as per the above directions, FAA
should dispose of the appeal within the period stipulated in the RTI Act.

6. In case complainant still feels aggrieved by the decision of FAA, he/she shall be free
to approach the Commission in second appeal under section 19(3), along with
complaint u/s 18, if any, within the prescribed time limit.

7. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of issue of this notice.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
U.S. & Dy. Registrar
tk.mohapatra@nic.in

Copy to :-

1. Shri Tilak Raj
S/o. Late Shri Udmi Ram,
House No.:241/3, Jail Road,
Mandi Town,
District – Mandi-175001 (Himachal Pradesh).

2. Central Public Information Officer.

Page 
2
State Bank of India,
Mandi,
Town Branch Seri Bazaar,
Mandi (Himachal Pradesh).

-:-

Page 
3