Central Information Commission Judgements

Mr.Vinod Kumar vs Punjab National Bank on 19 July, 2011

Central Information Commission
Mr.Vinod Kumar vs Punjab National Bank on 19 July, 2011
                                  ds U nz h ; l wp uk vk;ks x
                                 Central Information Commission
                                  2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                              vxLr ØkfUr Hkou / August Kranti Bhavan
                                 Hkhdkth dkek Iysl/ Bhikaji Cama Place
                             ubZ fnYyh ­ 110066 / New Delhi - 110066
                                               Phone No.011­26183996
                                                   *****


                                                                       No.CIC/SM/C/2011/000778
                                                                                                         
                                                                                  Dated: 19 July 2011


 Name of the Complainant                   :      Shri Vinod Kumar
                                                  Pragati Nagar, Opp. Aakash 
                                                  Community Hall, Newmanpura, PO 
                                                  Danapur Cantt,
                                                  Distt - Patna, Bihar.


 Name of the Public Authority              :      The Appellate Authority 
                                                  Punjab National Bank,
                                                  2nd Floor, Rajendra Bhawan,
                                                  Rajendra Place, New Delhi­ 110 008.


                                               ORDER

Shri Vinod Kumar of Patna has complained to the Central Information 

Commission   that   he   received   no   reply/information   from   the   Central   Public 

Information Officer although he had filed his RTI­application on 2 March 2011. 

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. If, 

however, the CPIO/Appellate Authority had responded in time and provided the 

desired information, please let us know at the earliest.

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

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 19 August 2011.  We will decide on the 

imposition of penalty on the 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)
Deputy Registrar
Copy to:

The General Manager of the Punjab National Bank, New Delhi is directed to forward 
a   copy   of   this   order   to   the   designated  Appellate   Authority   for  implementing   our 
directions.