Central Information Commission Judgements

Shri. M K Sachan vs Punjab And Sind Bank on 21 March, 2011

Central Information Commission
Shri. M K Sachan vs Punjab And Sind Bank on 21 March, 2011
                                        d sU nz h ; lwp uk 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.011­26183996

                                               *****
                                                                      No.CIC/SM/C/2011/000381


                                                                                             
                                                                         Dated: 21 March 2011



Name of the Complainant                   :      Shri M K Sachan
                                                 Punjab & Sind Bank,
                                                 LDA Branch,
                                                 Lucknow.


Name of the Public Authority              :      The Central Public Information Officer
                                                 Punjab & Sind Bank,
                                                 Zonal Office,
                                                 Lucknow.


                                                 The First Appellate Authority
                                                 Punjab & Sind Bank,
                                                 Head Office, Bank House,
                                                 21, Rajendra Place,
                                                 New Delhi - 110 008.

                                              ORDER

Background:

Shri M K Sachan of Lucknow filed an RTI application with the CPIO of 

Punjab & Sind Bank, Lucknow on 24 December 2010.  The PIO replied to his 

RTI­application vide his letter dated 22 January 2011.     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, Punjab & Sind Bank, New Delhi, who is directed to dispose 

of the appeal of Shri M K Sachan within twenty working days from the date of 

receipt of this decision, under intimation to Shri Vijay Bhalla, Deputy 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)
Deputy Registrar

Cc:

1.   Shri M K Sachan, Punjab & Sind Bank, LDA Branch, Lucknow.

2.   The Central Public Information Officer, Punjab & Sind Bank, Zonal Office, Lucknow.

3.   The First Appellate Authority, Punjab & Sind Bank, Head Office, Bank House, 21, 
Rajendra Place, New Delhi – 110 008.