Central Information Commission Judgements

Mr.Praveen Kumar vs Punjab And Sind Bank on 26 November, 2010

Central Information Commission
Mr.Praveen Kumar vs Punjab And Sind Bank 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/2010/001024


                                                                                                    
                                                                   Dated: 26 November 2010



Name of the Complainant                    :      Shri Pravin Kumar Sharma
                                                  Advocate,
                                                  Tehsil Parisar Puranpur,
                                                  Distt - Pilibhit.


Name of the Public Authority               :      The Central Public Information Officer
                                                  Punjab & Sind Bank,
                                                  Zonal Office,
                                                  Bareilly.


                                                  The First Appellate Authority
                                                  Punjab & Sind Bank,
                                                  Head Office, Bank House,
                                                  21, Rajendra Place, 
                                                  New Delhi - 110 008.

                                               ORDER

Background:

Shri  Pravin Kumar Sharma of Pilibhit filed an RTI application with the 

CPIO of Punjab & Sind Bank, Bareilly on 23 June 2010.  The PIO replied to his 

RTI­application   vide   his   letter   dated   22   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, Punjab & Sind Bank, New Delhi, who is directed to dispose 

of the appeal of Shri Pravin Kumar Sharma 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 Pravin Kumar Sharma, Advocate, Tehsil Parisar Puranpur, Distt – Pilibhit.

2.   The Central Public Information Officer, Punjab & Sind Bank, Zonal Office, Bareilly.

3.   The First Appellate Authority, Punjab & Sind Bank, Head Office, Bank House, 21, 
Rajendra Place, New Delhi – 110 008.