Central Information Commission Judgements

Shri.S P Goyal vs Indian Overseas Bank on 28 February, 2011

Central Information Commission
Shri.S P Goyal vs Indian Overseas Bank on 28 February, 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/2011/000286


                                                                                              
                                                                       Dated: 28 February 2011



Name of the Complainant                   :      Shri S.P. Goyal
                                                 103­A, Krishna Chambers,
                                                 59, New Marine Lines,
                                                 Mumbai - 400 020.


Name of the Public Authority              :      The Central Public Information Officer
                                                 Indian Overseas Bank,
                                                 Central Office, P.B. No. 3765,
                                                 763, Anna Salai, Chennai - 600 002.


                                                 The First Appellate Authority
                                                 Indian Overseas Bank,
                                                 Central Office, P.B. No. 3765,
                                                 763, Anna Salai, Chennai - 600 002.

                                              ORDER

Background:

Shri  S.P.  Goyal of Mumbai filed  an  RTI application  with the  CPIO of 

Indian Overseas Bank, Chennai on 1 November 2010.  The PIO replied to his 

RTI­application vide his letter dated 5 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, Indian Overseas Bank, Chennai, who is directed to dispose 

of the appeal of Shri S.P. Goyal 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 S.P. Goyal, 103­A, Krishna Chambers, 59, New Marine Lines, Mumbai – 400 020.

2. The Central Public Information Officer, Indian Overseas Bank, Central Office, P.B.No.3765, 
763, Anna Salai, Chennai – 600 002.

3.     The First Appellate Authority,  Indian Overseas Bank, Central Office, P.B.No.3765, 763, 
Anna Salai, Chennai – 600 002.