Central Information Commission
File No.CIC/SM/A/2009/001565
Right to Information Act2005Under Section (19)
Dated: 17 August 2010
Name of the Appellant : Shri Ayyub Ali
S/o. Shir Khairati Ali,
Vill & Post Ghandara,
Kasarganj, Bahraich.
Name of the Public Authority : CPIO, Punjab National Bank,
Near Bus Stand,
Unnav.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri S.R. Soni was present.
2. We heard this case through videoconferencing. The Appellant was not
present in spite of notice. The Respondent was present in the Unnao studio of
the NIC. We heard his submissions. We also carefully perused the contents of
the RTI application and the reply of the CPIO. The Appellant had wanted to
know about three cheques he had deposited at different times. The CPIO had
informed him about two of these cheques and had asked him to provide some
more details about the third cheque so that he could find out the details. It
seems the Appellant did not provide any such details. The CPIO has also
provided a copy of the account statement showing the deposit of two of the
cheques. There is nothing more to be provided in the absence of further details
regarding the third cheque. Hence, the case is disposed of without any further
orders.
3. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
CIC/SM/A/2009/001565
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
CIC/SM/A/2009/001565