Central Information Commission Judgements

Miss. K S Pardesi vs Ministry Of Culture on 15 April, 2011

Central Information Commission
Miss. K S Pardesi vs Ministry Of Culture on 15 April, 2011
                                     ds U nz h ; l wp uk vk;ks x
                                    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/2011/000516
                                                                                                             
                                                                                     Dated: 15 April 2011


 Name of the Complainant                      :      Shri K S Pardesi
                                                     H - 187, Jeevan Nagar,
                                                     Kilokari, New Delhi - 110 014.


 Name of the Public Authority                 :      The Appellate Authority 
                                                     Ministry of Culture,
                                                     Shastri Bhawan,
                                                     New Delhi - 110 001.


                                                  ORDER

Shri K S Pardesi of New Delhi has complained to the Central Information 

Commission   that   he   received   no   reply/information   from   the   Central   Public 

Information Officer although he had filed his RTI­application on 7 December 

2010.  A copy each of the RTI­application and the complaint are enclosed for 

ready reference. 

2. It is noted that the Complainant did not have an opportunity to go to the 

Appellate   Authority   and   has   directly   approached   the   Commission   with   his 

complaint.   In exercise of powers vested under Section 18(1) of the Right to 

Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 
allegations made by the Complainant and after giving him an opportunity of 

hearing, to pass an appropriate order with a view to ensuring that the desired 

information is provided to the Complainant without any further loss of time.

3. We also direct the Appellate Authority to obtain the explanation of the 

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 16 May 2011.   We will decide on the 

imposition of penalty on the CPIO in terms of Section 20(1) of the  Right to 

Information (RTI) Act thereafter.    

4. In case the Complainant is not satisfied with the orders of the Appellate 

Authority, he is free to approach this Commission again in second appeal.

5. The Commission ordered accordingly.

(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