Central Information Commission Judgements

Shri.Gurvinder Singh vs Corporation Bank on 3 January, 2011

Central Information Commission
Shri.Gurvinder Singh vs Corporation Bank on 3 January, 2011
                                 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/2010/001114


                                                                                        
                                                               Dated: 3 January 2011



Name of the Complainant               :     Shri Gurvinder Singh
                                            S/o. Satnam Singh, 
                                            R/o. No. 23/7, Friend Colony,
                                            Near D.A.V. College, Jalandhar City.


Name of the Public Authority          :     The Central Public Information Officer
                                            Corporation Bank,
                                            SCO 54­55, Sector 9­D, 
                                            Chandigarh - 160 009.


                                            The First Appellate Authority
                                            Corporation Bank,
                                            SCO 54­55, Sector 9­D, 
                                            Chandigarh - 160 009.

                                          ORDER

Background:

Shri Gurvinder Singh of Jalandhar filed an RTI application with the CPIO 

of Corporation Bank, Chandigarh on 15 September 2010.  The PIO replied to 

his RTI­application vide his letter dated 18 October 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, Corporation Bank, Chandigarh, who is directed to dispose 

of the appeal of Shri Gurvinder Singh 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)
Chief Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.   Shri Gurvinder Singh, S/o. Satnam Singh, R/o. No. 23/7, Friend Colony, Near D.A.V. 

College, Jalandhar City.

2.   The Central Public Information Officer, Corporation Bank, SCO 54­55, Sector 9­D, 
Chandigarh – 160 009.

3.   The First Appellate Authority, Corporation Bank, SCO 54­55, Sector 9­D,  Chandigarh 160 

009.