Central Information Commission Judgements

Shri.Veer Bahadur Manjhi vs Canara Bank on 28 October, 2010

Central Information Commission
Shri.Veer Bahadur Manjhi vs Canara Bank on 28 October, 2010
                                      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/2010/000868


                                                                                                 
                                                                    Dated: 28 October 2010



Name of the Complainant                   :     Shri Veer Bahadur Manjhi
                                                Vill & Post - Gudhani,
                                                Distt - Siwan, Bihar.


Name of the Public Authority              :     The Central Public Information Officer
                                                Canara Bank,
                                                Gudhani, Siwan.


                                                The First Appellate Authority
                                                Canara Bank, RIA Section,
                                                Strategic Planning & Development 
                                                Wing, Head Office, No. 112, J.C. Road,
                                                Bangalore - 560 002.

                                              ORDER

Background:

Shri  Veer  Bahadur  Manjhi  of  Siwan  filed  an  RTI  application  with  the 

CPIO of Canara Bank, Siwan on 20 February 2010.  The PIO replied to his RTI­

application   vide   his   letter   dated   10   March   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, Canara Bank, Bangalore, who is directed to dispose of the 

appeal of Shri Veer Bahadur Manjhi 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)
Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Assistant Registrar

Cc:

1.   Shri Veer Bahadur Manjhi, Vill & Post – Gudhani, Distt – Siwan, Bihar.

2.   The Central Public Information Officer, Canara Bank, Gudhani, Siwan.

3.  The   First   Appellate   Authority,  Canara   Bank,   RIA   Section,
Strategic   Planning   &   Development   Wing,   Head   Office,   No.   112,   J.C.   Road,
Bangalore – 560 002.