Central Information Commission Judgements

Shri.Chandar Bhusan vs Punjab National Bank on 20 January, 2011

Central Information Commission
Shri.Chandar Bhusan vs Punjab National Bank on 20 January, 2011
                          dsUnzh; lwpuk vk;ksx
                                  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.011­261833965

                                                *****


                                                                        No.CIC/SM/C/2011/000028
                                                                                                       
                                                                             Dated: 20 January 2011


 Name of the Complainant                   :       Shri Chandra Bhushan Singh
                                                   Vill - Yogini, Koath,
                                                   Distt - Rohtas, Sasaram,
                                                   Bihar - 802 216.


 Name of the Public Authority              :       The Appellate Authority 
                                                   Punjab National Bank,
                                                   Hotel Regal Complex, 3rd Floor, 
                                                   East Ramna Maidan, Arrah­ 802301.


                                               ORDER

Shri Chandra Bhushan Singh of Bihar has complained to the Central 

Information Commission that he received no reply/information from the Branch 

Manager/Central   Public   Information   Officer   although   he   had   filed   his   RTI­

application on 23 August 2010.   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.

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

Branch Manager/CPIO in writing for not providing the information in time and to 

forward the same to us along with his comments before 21 February 2011.  We 

will decide on the imposition of penalty on the Branch Manager/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 Regional Manager of the Punjab National Bank, Arrah is directed to forward a 
copy   of   this   order   to   the   designated  Appellate   Authority   for  implementing   our 
directions.