Central Information Commission Judgements

Miss. Pravin Agrawal vs Bank Of Baroda on 18 May, 2011

Central Information Commission
Miss. Pravin Agrawal vs Bank Of Baroda on 18 May, 2011
                                         d sU nz h ; lwp uk vk;ksx
                                 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/2011/000623


                                                                                              
                                                                            Dated: 18 May 2011



Name of the Complainant                    :      Shri Pravin Agrawal
                                                  S/o. Shri Subhash Chandra,
                                                  215 A, Mohalla Bhur,
                                                  Bareilly, UP


Name of the Public Authority               :      The Central Public Information Officer
                                                  Bank of Baroda,
                                                  Regional Office, 129­D,
                                                  Civil Lines, Bareilly - 243 001.


                                                  The First Appellate Authority
                                                  Bank of Baroda,
                                                  Regional Office, 129­D,
                                                  Civil Lines, Bareilly - 243 001.

                                               ORDER

Background:

Shri Pravin Agrawal of Bareilly filed an RTI application with the CPIO of 

Bank of Baroda, Bareilly on 24 January 2011.   The PIO replied to his RTI­

application  vide  his  letter   dated   21   February  2011.      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 Baroda, Bareilly, who is directed to dispose of the 

appeal  of  Shri   Pravin  Agrawal  within  twenty  working  days  from  the  date  of 

receipt of this decision, under intimation to Shri Vijay Bhalla, Deputy 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)
 Chief Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Deputy Registrar

Cc:

1.   Shri Pravin Agrawal, S/o. Shri Subhash Chandra, 215 A, Mohalla Bhur, Bareilly, UP

2.   The Central Public Information Officer, Bank of Baroda, Regional Office, 129­D, Civil 
Lines, Bareilly – 243 001.

3.  The First Appellate Authority, Bank of Baroda, Regional Office, 129­D, Civil Lines, Bareilly 

– 243 001.