Central Information Commission
No.CIC/SM/C/2009/00160 dated 18.08.2008
Right to Information Act-2005-Under Section (19)
Dated 20.05.2009
Complainant / Appellant : Smt. Minati Bouri
Respondent : Bank of India
The Complainant / Appellant is not present, in spite of notice.
On behalf of the Respondent, Shri Hari K.G. Manager (Law), is
present.
The brief facts of the case are as under.
The brief facts of the case are as under.
2. The Complainant/Appellant had requested the CPIO on 18
August 2008 for information regarding the receipt of her pension and
pension arrears. On not receiving any reply from the CPIO within the
stipulated period, she sent this complaint/appeal to the CIC on 22
October 2008.
3. During the hearing, the Complainant/Appellant was not
present. The Respondent furnished a copy of the reply which the
CPIO had sent to the Complainant/Appellant on 25 October 2008,
that is, after she sent her complaint/appeal to the CIC and informed
her that her pension and the arrears had since been sent to the
relevant branch of the Bank for crediting to her Savings Bank
account. While the information has been sent, it has been sent rather
very late. The CPIO has to explain why he did not send the
information within the stipulated period and why penalty under
Section 20 of the Right to Information (RTI) Act should not be
imposed on him on this account. We therefore direct him to send his
written explanation to the Commission within 10 working days from
No.CIC/SM/C/2009/00160
the receipt of this order, failing which we will decide on the
imposition of penalty ex parte.
4. With the above direction, the complaint t/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
No.CIC/SM/C/2009/00160