Central Information Commission Judgements

Shri Rajiv Gupta vs Punjab & Sind Bank on 23 February, 2010

Central Information Commission
Shri Rajiv Gupta vs Punjab & Sind Bank on 23 February, 2010
                            Central Information Commission
                            File No.CIC/SM/A/2009/000476
                  Right to Information Act-2005-Under Section (19)


                                                        Dated: 23 February 2010


Name of the Appellant               :   Shri Rajiv Gupta
                                        S/o Late Shri Ramavtar Gupta,
                                        Mohalla Durga Prasad,
                                        Distt - Pillibheet, U.P.

Name of the Public Authority        :   CPIO, Punjab & Sind Bank,
                                        Zonal Office,
                                        Bareilly.

        The Appellant was present in person.

        On behalf of the Respondent, the following were present:-
        (i)     Shri Sarbjit Singh, CPIO,
        (ii)    Shri H.S. Shani, FAA


2. This case was posted for hearing today through videoconferencing.
The Appellant and Respondent were both present in the Pilibhit studio of
the NIC. Some of the other Respondents were also present in the Bareilly
studio. The Appellant has, in the meanwhile, informed the Commission that
he has received all the information and is no longer interested in pursuing
this case and wanted this to be treated as withdrawn. Hence, the case is
being filed without any further orders.

3. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2009/000476