Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000854SM
Right to Information Act2005Under Section (19)
Date of hearing : 18 May 2011
Date of decision : 18 May 2011
Name of the Appellant : Shri L S Chandalia
L/528, Wazirpur Colony,
Delhi.
Name of the Public Authority : CPIO, O/o. the Commissioner,
Central Excise & Sales Tax Commissionerate,
SCO No. 06,
Sector - 1, Rohtak - 124 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri H.K. Sharma, Deputy Commissioner was
present.
Chief Information Commissioner : Shri Satyananda Mishra
2. A complaint had been received that the order of the CIC dated 27 January
2010 had not been complied with. We had directed the CPIO concerned to appear
before us and explain why the CIC order had not been complied with.
3. Today, during the hearing, the Respondent appeared on behalf of the CPIO
and submitted that the only one item of information, that is, the ground plan, not
provided earlier, was later provided promptly in compliance of the orders of the CIC.
He produced a letter dated 12 February 2010 along with which the said ground plan
had been forwarded to the Complainant. We carefully scrutinised the records and
found that indeed the said information had been forwarded to the Complainant as per
the directions of the CIC. Thus, it is not true that the orders of the CIC had been
ignored by the CPIO. There is no merit in the complaint. It is disposed off accordingly.
4. Copies of this order be given free of cost to the parties.
CIC/WB/A/2010/000854SM
(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/2010/000854SM