Central Information Commission Judgements

Mr.Ayyub Ali vs Punjab National Bank on 17 August, 2010

Central Information Commission
Mr.Ayyub Ali vs Punjab National Bank on 17 August, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2009/001565 
                  Right to Information Act­2005­Under Section  (19)



                                                                Dated: 17 August 2010


Name of the Appellant                 :   Shri Ayyub Ali
                                          S/o. Shir Khairati Ali,
                                          Vill & Post Ghandara,
                                          Kasarganj, Bahraich.


Name of the Public Authority          :   CPIO, Punjab National Bank,
                                          Near Bus Stand,
                                          Unnav.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri S.R. Soni was present.

 

2. We heard this case through videoconferencing. The Appellant was not 

present in spite of notice. The Respondent was present in the Unnao studio of 

the NIC. We heard his submissions. We also carefully perused the contents of 

the RTI application and the reply of the CPIO. The Appellant had wanted to 

know about three cheques he had deposited at different times. The CPIO had 

informed him about two of these cheques and had asked him to provide some 

more details about the third cheque so that he could find out the details. It 

seems  the   Appellant  did   not   provide   any  such   details.   The   CPIO  has  also 

provided a copy of the account statement showing the deposit of two of the 

cheques. There is nothing more to be provided in the absence of further details 

regarding the third cheque. Hence, the case is disposed of without any further 

orders.

3. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
CIC/SM/A/2009/001565
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/SM/A/2009/001565