Central Information Commission Judgements

Shri. Vijaymani Kushwaha vs Central Bank Of India on 20 July, 2009

Central Information Commission
Shri. Vijaymani Kushwaha vs Central Bank Of India on 20 July, 2009
                     Central Information Commission
         Complaint No.CIC/PB/C/2008/00776-SM dated 29.08.2007
            Right to Information Act-2005-Under Section (18)



                                                     Dated:    20 July 2009


Name of the Complainant          :   Shri. Vijaymani Kushwaha,
                                     S/o. Sh. Chini Prasad,
                                     Vill- Masoompur, Behri,
                                     Dist- Baliya, U.P.


Name of the Public Authority     :   CPIO, Central Bank of India,
                                     Behri Branch, Masoompur,
                                     Dist- Baliya, U.P.


       The Complainant was present along with Shri C.L. Verma.

       No one was present on behalf of the Respondent in spite of notice.

The brief facts of the case are as under.

2. In this case, the Appellant had sent two different applications, both
dated 29 August 2007 and addressed to the Branch Manager/CPIO seeking
information about the PMRY loans and about the CC account number 2 of
one Jayamani Fertilizers of which the Appellant was the proprietor. His
request was transferred to the relevant CPIO who replied on 27 September
2007 and provided the desired information in regard to one of the
applications, namely, concerning the PMRY loans. However, he received no
reply or information in respect of his other application of the same date. He
had also sent a communication to the Headquarters of the Bank complaining
that the desired information had not been provided to him. Simultaneously,
he had sent an appeal to the SIC, Lucknow. That appeal has come to us on
transfer.

3. During the hearing, the Appellant was present in person and made his
submissions. In spite of notice, the Respondent was not present. The case

CIC/PB/C/2008/00776-SM
was heard in his absence. It is highly objectionable that the Respondent
should not be present to assist the Commission in this hearing. We found
that while the CPIO had provided the desired information in regard to one of
the applications, he was silent on the other application. We now direct the
CPIO to provide to the Appellant within 10 working days from the receipt of
this order the desired information regarding the CC account number 2 of the
Jayamani Fertilisers in the Baheri Branch of the Bank in Balia District. A
copy of the Complainant’s application dated 29 August 2007 be also sent as
an enclosure with our order for the information of the CPIO. We would also
like the CPIO to explain in writing within 10 working days from the receipt
of this order the reasons for not responding to this application within the
stipulated period. If we do not receive his explanation in time, we will
proceed to decide on imposing penalty on him under Section 20 of the Right
to Information (RTI) Act.

4. With the above directions, the appeal is disposed off.

5. 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/2008/00776-SM
copy of the RTI-application to be sent alongwith this order.

CIC/PB/C/2008/00776-SM