Central Information Commission Judgements

Smt.Sushila Parik vs Punjab National Bank on 18 August, 2010

Central Information Commission
Smt.Sushila Parik vs Punjab National Bank on 18 August, 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/2010/000706


                                                                                                  
                                                                      Dated: 18 August 2010



Name of the Complainant                   :      Smt. Sushila Parikh
                                                 "Shiv Shakti", Sobhag Club,
                                                 Civil Lines, Ajmer,
                                                 Rajasthan.


Name of the Public Authority              :      The Central Public Information Officer
                                                 Punjab National Bank,
                                                 Zonal Office, 802,
                                                 Chaupasani Road,
                                                 Jodhpur.


                                                 The First Appellate Authority
                                                 Punjab National Bank,
                                                 Head Office, 7,
                                                 Bhikaji Cama Place,
                                                 Africa Avenue, New Delhi - 110 066.

                                              ORDER

Background:

Smt. Sushila Parikh of Ajmer filed an RTI application with the CPIO of 

Punjab National Bank, Zonal Office, Jodhpur on 25 January 2010.   The PIO 

replied   to   his   RTI­application   vide   his   letter   dated   19   February   2010.     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   National   Bank,   New   Delhi,   who   is   directed   to 

dispose of the appeal of Smt. Sushila Parikh 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. Sushila Parikh, “Shiv Shakti”, Sobhag Club, Civil Lines, Ajmer, Rajasthan.

2.   The Central Public Information Officer, Punjab National Bank, Zonal Office, 802, 
Chaupasani Road, Jodhpur.

3.   The First Appellate Authority, Punjab National Bank, Head Office, 7, Bhikaji Cama Place, 
Africa Avenue, New Delhi – 110 066.