Central Information Commission Judgements

Mr.Harinder Dhingra vs Punjab National Bank on 31 October, 2011

Central Information Commission
Mr.Harinder Dhingra vs Punjab National Bank on 31 October, 2011
                                ds U nz h ; l wp uk vk;ks x
                               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/2011/001353
                                                                                                  
                                                                        Dated: 31 October 2011



Name of the Complainant                  :      Shri Harinder Dhingra
                                                D4 A/7 D L F Phase 01,
                                                Gurgaon - 122 002.


Name of the Public Authority             :      The Central Public Information Officer,
                                                Punjab National Bank,
                                                Rajendra Bhawan, Rajendra Place,
                                                Head Office, New Delhi.



                                             ORDER

           The Commission has received a petition from Shri Harinder Dhingra of 

Gurgaon stating that his RTI­application of 5 July 2011 filed with the Central 

Public  Information  Officer,   Punjab   National  Bank,  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, New Delhi, to provide the information 

sought by the Complainant by 1 December 2011. 

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 9 

December 2011 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 9 December 2011, 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)
Chief Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Deputy Registrar

Cc:

1.     Shri Harinder Dhingra, D4 A/7 D L F Phase 01, Gurgaon – 122 002.

2.     The Central Public Information Officer, Punjab National Bank, Rajendra Bhawan, 
Rajendra Place, Head Office, New Delhi.