Central Information Commission Judgements

Mr. Shailender Naryan vs Central Bank Of India on 11 September, 2008

Central Information Commission
Mr. Shailender Naryan vs Central Bank Of India on 11 September, 2008
          CENTRAL INFORMATION COMMISSION
                                                                    Appeal No.2789/ICPB/2008
                                                                            F. No. PBC/08/086
                                                                          September 11, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                              [Hearing on 18.8.2008 at 5.00 p.m.]


Appellant:          Mr. Shailender Naryan, Uttar Pradesh

Public authority:   Central Bank of India
                    The Asstt. Regional Manager & CPIO

Parties Present:    For Respondent:

Mr. Shankar Prasad Singh, ARM & CPIO

For Appellant:

None.

DECISION

This matter was posted for hearing on 18.8.2008, which was attended by
the Bank’s Area Regional Manager. During the hearing it was brought to the
notice of the Commission that the appellant by his letter dated 8.8.2008 has
expressed his satisfaction over the information received and he is willing to
withdraw the appeal. In view of this and in view of the documents on record,
appeal is decided as withdrawn.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. The Asst. Regional Manager & CPIO, Central Bank of India, Regional Office:
125, Civl Lines, Etawah – 206001, U.P.

2. Mr. Shailendra Narayan Chaturvedi, S/o Late Shri Ganga Narayan
Chaturvedi, Airwa Tikur, Airwa Katra, Auriaya, Uttar Pradesh.

1