Central Information Commission Judgements

Shri.Virender Kumar vs Punjab National Bank on 30 August, 2010

Central Information Commission
Shri.Virender Kumar vs Punjab National Bank on 30 August, 2010
                        dsUnzh; lwpuk vk;ksx
                               Central Information Commission
            Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                   iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                    ubZ fnYyh ­ 110067 / New Delhi - 110067
                                     (Ph:  011­26160943)
                                         *****


                                                             No.CIC/SM/C/2010/000631
                                                                                                 
                                                                       Dated:  30 August 2010


Name of the Complainant               :     Shri Virendra Kumar Aggarwal
                                            S/o. Shri Raghunath Prasad Aggarwal,
                                            Mohalla Jattan, Bijnaur, U.P.


Name of the Public Authority          :     The Branch Manager,
                                            Punjab National Bank,
                                            Head Office, Bhikaji Cama Place,
                                            New Delhi.


                                            The Central Public Information Officer,
                                            Punjab National Bank,
                                            4th Floor, Rajendra Bhawan, 
                                            Rajendra Place, New Delhi­ 110008.

                                          ORDER

                   The Commission has received a petition from  Shri Virendra Kumar 

Aggarwal of Bijnaur, stating that his RTI­application of 8 March 2010 filed with 

the Central Public Information Officer, Punjab National Bank, Head Office, New 

Delhi, has not been responded to within the time limit prescribed under the 

Right to Information (RTI) Act, 2005.  A copy of his RTI­application is enclosed 

for ready reference.

2.        The Commission has decided to treat this petition as a complaint under 

Section   18   of   the   RTI­Act,   2005,   and   hereby   directs   the   CPIO/Public 
Information Officer, Punjab National Bank, Head Office, New Delhi, to provide 

the information sought by the Complainant by 24 September 2010. 

3.        Since the PIO has failed to respond to the RTI­application mentioned 

above in time, he is, therefore, required to send his explanation in writing by 30 

September 2010 to Show Cause as to why a maximum penalty of Rs.25000/­ 

for the delay in supply of information may not be levied upon him.   If no written 

explanation is received from the CPIO by 30 September 2010, the Commission 

will   decide   the   case   ex­parte   and   would   impose   the   maximum   penalty 

prescribed under Section 20(1) of the  Right to Information (RTI) Act, i.e., Rs. 

25,000/­, upon the CPIO/deemed PIO. If, however, the CPIO had responded in 

time and provided the desired information, please let us know at the earliest.

4.               The Complainant is advised that in case he does not receive any 

information from the CPIO after this order of the Commission, he may write to 

the Commission against the non­compliance of the Commission’s orders.

5.     The Commission ordered accordingly.

(Satyananda Mishra)
Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.     Shri Virendra Kumar Aggarwal, S/o. Shri Raghunath Prasad Aggarwal, Mohalla Jattan, 
Bijnaur, U.P.

2.     The Branch Manager, Punjab National Bank, Head Office, Bhikaji Cama Place, New 
Delhi.

3.     The Central Public Information Officer, Punjab National Bank, 4th Floor, Rajendra 
Bhawan, Rajendra Place, New Delhi­ 110008.