Central Information Commission Judgements

Smt.Geeta Devi vs Central Bank on 28 June, 2011

Central Information Commission
Smt.Geeta Devi vs Central Bank on 28 June, 2011
                                    d sU nz h ; lwp uk vk;ksx
                            Central Information Commission
                               2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                          vxLr ØkfUr Hkou / August Kranti Bhavan
                             Hkhdkth dkek Iysl/ Bhikaji Cama Place
                         ubZ fnYyh ­ 110066 / New Delhi - 110066
                                          Phone No.011­26183996

                                           *****
                                                                  No.CIC/SM/C/2011/000591


                                                                                         
                                                                      Dated: 28 June 2011



Name of the Complainant               :      Smt. Geeta Devi
                                             W/o. Ram Nagina Choudhary,
                                             Vill & Post - Digdhi Maya, Mazaulia 
                                             State, Batha Naha, Distt - Sitamarhi - 
                                             843 322.



Name of the Public Authority          :      The Central Public Information Officer
                                             Central Bank of India,
                                             Central Office, Cuffe Parade,
                                             Maker Tower E Wing, Mumbai.



                                             The First Appellate Authority
                                             Central Bank of India,
                                             17th Floor, Chandermukhi, Nariman 
                                             Point, Mumbai - 400 021.

                                          ORDER

Background:

Smt. Geeta Devi of Sitamarhi filed an RTI application with the CPIO of 

Central Bank of India, Mumbai on 18 October 2010.  The PIO replied to his RTI­

application vide his letter dated 10 November 2010.     Not satisfied with the 

information   supplied   by   the   CPIO,   the   Applicant   approached   the   Central 

Information Commission in a complaint whereas he was required to approach 

the first Appellate Authority in an appeal.  

Decision:

2. On going through the complaint, it was observed that the Appellant did 

not utilize the channel of first Appellate Authority. The Commission has decided 

to   treat  this  application  as  a  first  appeal  and  to   remand  this  appeal  to   first 

Appellate Authority, Central Bank of India, Mumbai, who is directed to dispose 

of the appeal of Smt. Geeta Devi within twenty working days from the date of 

receipt of this decision, under intimation to Shri Vijay Bhalla, Deputy Registrar, 

Central Information Commission. If the Complainant is not satisfied with the 

orders of the first  Appellate Authority, he/she  will be free to move a second 

appeal before us as per Sec 19 (3) of the Right to Information (RTI) Act.

3. The Commission ordered accordingly.

(Satyananda Mishra)
 Chief Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Deputy Registrar

Cc:

1.   Smt. Geeta Devi, W/o. Ram Nagina Choudhary, Vill & Post – Digdhi Maya, Mazaulia 
State, Batha Naha, Distt – Sitamarhi – 843 322.

2.   The Central Public Information Officer, Central Bank of India, Central Office, Cuffe 
Parade, Maker Tower E Wing, Mumbai.

3.   The First Appellate Authority, Central Bank of India, 17th Floor, Chandermukhi, Nariman 
Point, Mumbai – 400 021.