Central Information Commission Judgements

Smt.Chinta Mani Devi vs Punjab National Bank on 23 June, 2011

Central Information Commission
Smt.Chinta Mani Devi vs Punjab National Bank on 23 June, 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/2011/000590
                                                                                                           
                                                                                    Dated: 23 June 2011


 Name of the Complainant                      :      Smt. Chinta Mani Devi
                                                     W/o. Late Shri Avinka Prasad Yadav,
                                                     Vill - Khuttah, Post Khuttah,
                                                     Distt - Bhagalpur.


 Name of the Public Authority                 :      The Appellate Authority 
                                                     Punjab National Bank,
                                                     R Block, Chanakya Place, 
                                                     Patna ­ 800 001.


                                                  ORDER

Smt.   Chinta   Mani   Devi   of   Bhagalpur   has   complained   to   the   Central 

Information Commission that she received no reply/information from the Central 

Public Information Officer although she had filed her RTI­application on 8 March 

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   her 

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 her 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. If, 

however, the CPIO/Appellate Authority had responded in time and provided the 

desired information, please let us know at the earliest.

3. We also direct the Appellate Authority to obtain the explanation of the 

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 25 July 2011.   We will decide on the 

imposition of penalty on the 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)
Chief 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)
Deputy Registrar
Copy to:

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