Central Information Commission Judgements

Shri.Jagannath Acharya vs Punjab National Bank on 29 November, 2010

Central Information Commission
Shri.Jagannath Acharya vs Punjab National Bank on 29 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/2010/001074
                                                                                                  
                                                                       Dated: 29 November 2010


 Name of the Complainant                  :      Shri Jagannath Achari
                                                 S/o. Late Shri Goverdhan Achari,
                                                 Dantdhawan Kund, Ayodhya,
                                                 Post - Ayodhya, Distt - Faizabad.


 Name of the Public Authority             :      The Appellate Authority 
                                                 Punjab National Bank,
                                                 Nav Chetna Kendra, 10, 
                                                 Ashok Marg,
                                                 Lucknow­ 226001.


                                              ORDER

Shri   Jagannath   Achari   of   Faizabad   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   22   April   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 29 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
Copy to:

The General Manager of the Punjab National Bank, Lucknow is directed to forward a 
copy   of   this   order   to   the   designated  Appellate   Authority   for  implementing   our 
directions.