Central Information Commission Judgements

Dr. Mridula Nitin Gandevikar vs Ministry Of Shipping,Road … on 5 May, 2011

Central Information Commission
Dr. Mridula Nitin Gandevikar vs Ministry Of Shipping,Road … on 5 May, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                 Case No. CIC/SS/A/2011/000185

Name of Appellant                  :      Dr. Mrs. Mridula Nitin Gandevikar

Name of Respondent                 :      Central Institute of Road Transport.

                                       ORDER

The Commission has received an appeal dated 31.8.2010 from Dr. Mrs.
Mridula Nitin Gandevikar u/s 18 of the RTI Act, 2005, against the Central Institute
of Road Transport for deemed refusal to his RTI request dated 1.2.2010 and first
appeal dated 12.3.2010.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI
Act, viz., appeals and complaints, this case is remitted to CPIO, Central Institute
of Road Transport, Pune (along with copy of complaint and RTI-request), with
the following directions:

(i) In case no reply has been given by CPIO to the Appellant to his
RTI-request dated 1.2.2010, CPIO should furnish a reply to the
Appellant within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Appellant in the
matter, he should furnish a copy of his reply to the Appellant within
one week of receipt of this order.

(iii) CPIO should invariably indicate to the Appellant the name and
address of the 1st Appellate Authority, before whom the Appellant
can file first-appeal, if any.

3. In case the Appellant is not satisfied with the reply received from CPIO,
he, under section 19(1) of the RTI Act, may within the time prescribed, file his
first-appeal before the Appellate Authority (AA).

Case No. CIC/SS/A/2011/000185

4. On receipt of the first appeal from the petitioner as per the above
directions, AA should dispose of the appeal within the period stipulated in the RTI
Act.

5. In case the Appellant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission,
under section 19(3), along with complaint u/s 18, if any, within the prescribed
time limit.

The complaint is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
5.5.2011

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

1. Dr. Mrs. Mridula Nitin Gandevikar
G-703, Padmavati Apartments,
Sector-7, Indrayani Nagar,
Bhasari, Pune-411026.

2. The C.P.I.O.,
Central Institute of Road Transport(CIRT),
Post Box No.1897, Pune Nasik Road,
Pune-411026.

3. The First Appellate Authority,
Central Institute of Road Transport(CIRT),
Nasik Phata,
Pune-411026