Central Information Commission Judgements

Mr.Vijendra Singh vs Punjab National Bank on 8 June, 2011

Central Information Commission
Mr.Vijendra Singh vs Punjab National Bank on 8 June, 2011
                          Central Information Commission
                            2nd Floor, Room No. 305 B-Wing,
                                  August Kranti Bhawan
                                   Bhikaji Kama Place
                                        New Delhi
                                                           Case No. CIC/SM/A/2010/000702/SS

       Name of Appellant                     :       Sh. Vijendra Singh
                                                            (The Appellant was not present)



       Name of Respondent                    :       Punjab National Bank, Muzzaffar Nagar
                                                     (Represented by Sh. Dharamveer 
                                                     Chander, Manager (Law))


       The matter was heard on               :       2.06.2011


                                                 ORDER

 

  Sh. Vijendra Singh, the    Appellant, filed an RTI application dated 16.02.2010 
seeking information on 5 points in connection with various complaints received by the 
bank.   The PIO vide letter dated 24.02.2010 denied the information requested by the 
Appellant on the grounds that the information has no connection with him.   Aggrieved 
with the reply the Appellant filed an appeal before the First Appellate Authority (FAA). 
Finally, not getting to his satisfaction the Appellant has filed the present appeal before the 
Commission. 

The   Respondent   during   the   hearing   submit   that   the   Appellant   in   his   RTI 
application has requested for information on so many different issues with which he is 
not connected.

After hearing the Respondent and on perusal of the relevant documents on file, the 
Commission observes that at query no. 2 & 3 the Appellant has requested for action taken 
on two of his own letters. 

The   Commission   therefore   deems   it   fit   to   direct   the   PIO   to   provide   requisite 
information as per record to the Appellant on point no. 2 & 3 of the RTI application. On 
other points raised in the RTI application no interference is called for on the part of the 
Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
8.06.2011

Authenticated true copy

(K. K. Sharma)
OSD & Asst.Registrar
 Copy to:

1. Sh. Vijendra Singh
E­19, Janakpuri Society
Ajanta Colony 
Garh Road
Meerut (UP)

2. The Public Information Officer
Punjab National Bank
68, Kambal Wala Bagh
Naye Mandi, 
Muzzaffar Nagar­251001

3. The Appellate Authority
Punjab National Bank
68, Kambal Wala Bagh
Naye Mandi, 
Muzzaffar Nagar­251001