Central Information Commission Judgements

Mr.Sharadphadke vs Bank Of India on 26 November, 2010

Central Information Commission
Mr.Sharadphadke vs Bank Of India on 26 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:  011­2616 0943)
                                        *****
                                                           No.CIC/SM/C/2010/901044


                                                                                    
                                                           Dated: 26 November 2010



Name of the Complainant             :     Shri Sharad Phadke
                                          9A/1, Paschima Nagari,
                                          Near City Pride, Kothrud,
                                          Pune.


Name of the Public Authority        :     The Central Public Information Officer
                                          Bank of India,
                                          Zonal Office, Pune,
                                          1162/6A, Shivajinagar,
                                          University Road, Pune - 411 005.


                                          The First Appellate Authority
                                          Bank of India 
                                          Head Office, 2nd Floor, Star House,
                                          C­5, G Block, Bandra­Kurla Complex,
                                          Bandra (East), Mumbai 400051.

                                        ORDER

Background:

Shri  Sharad Phadke of Pune filed an RTI application with the CPIO of 

Bank of India, Pune on 15 July 2010.   The PIO replied to his RTI­application 

vide his letter dated 17 July 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, Bank of India, Mumbai, who is directed to dispose of the 

appeal  of Shri  Sharad  Phadke  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.   Shri Sharad Phadke, 9A/1, Paschima Nagari, Near City Pride, Kothrud, Pune.

2.   The Central Public Information Officer, Bank of India, Zonal Office, Pune, 1162/6A, 
Shivajinagar, University Road, Pune – 411 005.

3.     The First Appellate Authority, Bank of India, Head Office, 2nd  Floor, Star House, C­5, G 
Block, Bandra Kurla Complex, Bandra (East), Mumbai – 400 051.