Central Information Commission Judgements

Shri.Mohanlal G Panchal vs Dena Bank on 23 November, 2010

Central Information Commission
Shri.Mohanlal G Panchal vs Dena Bank on 23 November, 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/2010/000976
                                                                                                   
                                                                        Dated: 23 November 2010


 Name of the Complainant                    :     Shri Mohanlal G. Panchal
                                                  Saraswati Sadan, Vivekanand Society,
                                                  Opp. S.C.W. School, Disa - 385 535 
                                                  (B.K.) Gujarat.


 Name of the Public Authority               :     The Appellate Authority 
                                                  Dena Bank, 
                                                  Dena Corporate Centre,
                                                  C­10, G­ Block, Bandra Kurla Complex,
                                                  Bandra (E), Mumbai­400051.


                                                ORDER

Shri   Mohanlal   G.   Panchal   of   Gujarat   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 11 August 2010.   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 24 December 2010. 

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)
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