Central Information Commission Judgements

Miss. Rajkumar Singh Raghav vs Central Bank on 28 June, 2011

Central Information Commission
Miss. Rajkumar Singh Raghav vs Central Bank on 28 June, 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/2011/000657


                                                                                         
                                                                      Dated: 28 June 2011



Name of the Complainant               :      Shri Rajkumar Singh Raghav
                                             S/o. Shri Dhal Singh,
                                             Vinay Nagar Colony,
                                             Thana Quarsi, Aligarh.



Name of the Public Authority          :      The Central Public Information Officer
                                             Central Bank of India,
                                             Zonal Office, Block No.37/2/4, 
                                             Sanjay Place, Agra 282 002.



                                             The First Appellate Authority
                                             Central Bank of India,
                                             Central Office, Chandermukhi,
                                             Nariman Point, Mumbai 400 021.



                                          ORDER

Background:

Shri Rajkumar Singh Raghav of Aligarh filed an RTI application with the 

CPIO of Central Bank of India, Agra on 21 January 2011.  The PIO replied to 

his RTI­application vide his letter dated 9 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, Central Bank of India, Mumbai, who is directed to dispose 

of the appeal of Shri Rajkumar Singh Raghav 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 Rajkumar Singh Raghav, S/o. Shri Dhal Singh, Vinay Nagar Colony, Thana Quarsi, 
Aligarh.

2.   The Central Public Information Officer, Central Bank of India, Zonal Office, Block 
No.37/2/4, Sanjay Place, Agra 282 002.

3.    The   First   Appellate   Authority,  Central   Bank   of   India,   Central   Office,   Chandermukhi, 
Nariman Point, Mumbai 400 021.