Central Information Commission Judgements

Mr. Datta Ram vs Central Vigilance Commission on 8 June, 2011

Central Information Commission
Mr. Datta Ram vs Central Vigilance Commission on 8 June, 2011
                   Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000008­SM
                Right to Information Act­2005­Under Section  (19)




Date of hearing                    :                                8 June 2011


Date of decision                   :                                8 June 2011



Name of the Appellant              :   Shri Dataram,
                                       229/181, Ambedkar Nagar Colony,
                                       Krishna Nagar,
                                       Mathura (U.P)


Name of the Public Authority       :   CPIO, Central Vigilance Commission,
                                       Satarkta Bhawan, 
                                       G.P.O. Complex, Block A, INA,
                                       New Delhi - 110 023.




       The Appellant was not present in spite of notice.

       On behalf of the Respondent, the following were present:­
       (i)     Smt. Parwinder Kaur, Advisor,
       (ii)    Shri S.K. Gwaliya, SO,

(iii) Shri Alok Gupta, FAA, Ministry of Railway

Chief Information Commissioner : Shri Satyananda Mishra

2. We heard this case through video conferencing. In spite of notice, the 

Appellant did not turn up in the Mathura studio of the NIC. The Respondents 

were present both in our chamber and in the Allahabad studio the NIC and 

CIC/WB/A/2010/000008­SM
made their submissions.

3. The Appellant had wanted to know about the action taken on a complaint 

he had made on 6 June 2009. The CPIO had informed him about the action 

taken in the matter. The Appellate Authority had endorsed the information sent 

by the CPIO.

4. After carefully considering  the facts of the case and the submissions 

made by the Respondents, we do not find any particular reason to interfere with 

the decision of the CPIO/Appellate Authority. The information as desired has 

already been provided. There is thus no merit in the appeal. It is disposed off 

accordingly.

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/WB/A/2010/000008­SM