Central Information Commission Judgements

Mr.Ashish K Garg vs Punjab National Bank on 3 January, 2011

Central Information Commission
Mr.Ashish K Garg vs Punjab National Bank on 3 January, 2011
                            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:  011­26160943)
                                               *****


                                                                   No.CIC/SM/C/2010/001200
                                                                                                      
                                                                             Dated: 3 January 2011


 Name of the Complainant                    :     Shri Ashish Kumar Garg
                                                  374, Kaharwan Beharipur,
                                                  Bareilly, Uttar Pradesh.


 Name of the Public Authority               :     The Appellate Authority 
                                                  Punjab National Bank,
                                                  Nav Chetna Kendra, 10, 
                                                  Ashok Marg, Lucknow­ 226001.


                                                ORDER

Shri   Ashish   Kumar   Garg   of   Bareilly   has   complained   to   the   Central 

Information Commission that he received no reply/information from the Branch 

Manager/Central   Public   Information   Officer   although   he   had   filed   his   RTI­

application on 30 September 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   his 

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 him 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.

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

Branch Manager/CPIO in writing for not providing the information in time and to 

forward the same to us along with his comments before 3 February 2011.  We 

will decide on the imposition of penalty on the Branch Manager/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)
Assistant Registrar