Central Information Commission Judgements

Mr.Er Nalin Tayal vs Canara Bank on 3 January, 2011

Central Information Commission
Mr.Er Nalin Tayal vs Canara Bank on 3 January, 2011
                          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/2010/001198
                                                                                                   
                                                                          Dated: 3 January 2011


 Name of the Complainant                :     Er. Nalin Tayal 
                                              GATS Financial Reconstruction Ltd.,
                                              SCO 1,2,3 - B, Swami Vivekanand 
                                              Vridhashram Market, B - Block, Model 
                                              Town Extension, Ludhiana - 141 002.


 Name of the Public Authority           :     The Appellate Authority 
                                              Canara Bank,
                                              Circle Office, Plot No. 1,
                                              Sector 34A, Chandigarh.


                                            ORDER

Er. Nalin Tayal of Ludhiana has complained to the Central Information 

Commission   that   he   received   no   reply/information   from   the   Branch 

Manager/Central   Public   Information   Officer   although   he   had   filed   his   RTI­

application on 25 October 2010. The CPIO has provided an interim reply dated 

19 November 2010 by saying that revert back to him shortly.  A copy each of 

the RTI­application and the complaint are enclosed for ready reference. 

2. It is noted that the Complainant did not have an opportunity to go to the 

Appellate   Authority   and   has   directly   approached   the   Commission   with   his 
complaint.   In exercise of powers vested under Section 18(1) of the Right to 

Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 

allegations made by the Complainant and after giving him an opportunity of 

hearing, to pass an appropriate order with a view to ensuring that the desired 

information is provided to the Complainant without any further loss of time.

3. We also direct the Appellate Authority to obtain the explanation of the 

Branch Manager/CPIO in writing for not providing the information in time and to 

forward the same to us along with his comments before 3 February 2011.  We 

will decide on the imposition of penalty on the Branch Manager/CPIO in terms 

of Section 20(1) of the Right to Information (RTI) Act thereafter.    

4. In case the Complainant is not satisfied with the orders of the Appellate 

Authority, he is free to approach this Commission again in second appeal.

5. The Commission ordered accordingly.

(Satyananda Mishra)
Chief 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