Central Information Commission Judgements

Shri.Raju Kumar vs Punjab National Bank on 2 November, 2010

Central Information Commission
Shri.Raju Kumar vs Punjab National Bank on 2 November, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/000314
                  Right to Information Act­2005­Under Section  (19)




                                                           Dated: 2 November 2010



Name of the Appellant               :   Shri Raju Kumar,
                                        S/o Shri Shivpujan Vishkarma,
                                        Vill. Arwal (Sihay),
                                        Post Arwal,
                                        Distt. Arwal.


Name of the Public Authority        :   CPIO, Punjab National Bank,
                                        Arwal Branch, Arwal.




        The Appellant was not present.

        On behalf of the Respondent, Shri Iqbal Ahmed, CPIO, was present.

2. The case was heard through videoconferencing. The Respondent was 

present in the Arwal studio of the NIC. In the meanwhile, the Complainant had 

written to us on 1 November 2010 withdrawing the complaint filed by him. He 

had also informed that he would not be attending the videoconferencing. The 

Respondent informed that the desired information had since been provided to 

the Complainant and that was the reason why he had decided to withdraw the 

complaint. Since the Complainant is no longer interested in pursuing with this 

matter, the case is closed.

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

CIC/SM/A/2010/000314
(Satyananda Mishra)
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/2010/000314