Central Information Commission Judgements

Mrs.Nevitata Kaur vs Punjab And Sind Bank on 28 October, 2010

Central Information Commission
Mrs.Nevitata Kaur vs Punjab And Sind Bank on 28 October, 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:  011­2616 0943)
                                         *****
                                                           No.CIC/SM/C/2010/000848


                                                                                        
                                                              Dated: 28 October 2010



Name of the Complainant               :     Smt. Nivedita Kaur
                                            W/o. Shri Ranjit Singh Kahlon,
                                            R/o. 71, New Golden Avenue,
                                            Near Panj Peer, Amritsar - 143 001.


Name of the Public Authority          :     The Central Public Information Officer
                                            Punjab & Sind Bank,
                                            Zonal Office, Hall Bazar,
                                            Amritsar.


                                            The First Appellate Authority
                                            Punjab & Sind Bank,
                                            21, Rajendra Place,
                                            Bank House, New Delhi.

                                          ORDER

Background:

Smt. Nivedita Kaur of Amritsar filed an RTI application with the CPIO of 

Punjab & Sind Bank, Amritsar on 25 September 2009.  The PIO replied to his 

RTI­application vide his letter dated 21 October 2009.     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, Punjab & Sind Bank, New Delhi, who is directed to dispose 

of the appeal of Smt. Nivedita Kaur within twenty working days from the date of 

receipt   of   this   decision,   under   intimation   to   Shri   Vijay   Bhalla,   Assistant 

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)
Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.   Smt. Nivedita Kaur, W/o. Shri Ranjit Singh Kahlon, R/o. 71, New Golden Avenue, Near 
Panj Peer, Amritsar – 143 001.

2.   The Central Public Information Officer, Punjab & Sind Bank, Zonal Office, Hall Bazar, 
Amritsar.

3.   The First Appellate Authority, Punjab & Sind Bank, 21, Rajendra Place, Bank House, New 
Delhi.