Central Information Commission
Smt Veena Nangia vs Fci on 16 December, 2009
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2009/000713
Smt Veena Nangia Vs FCI
Dated : 16.12.2009
In decision dated 24.7.2009, the Commission had passed the following
order :-
"6. After hearing the parties, the Commission directs Shri Anoop
Kumar, GM to provide copy of the DPC proceedings, 2005, to the
appellant free of cost, and also to allow her to carry out inspection of DPC
proceedings and other relevant records on a mutually convenient date and
provide copies of documents requested for by her.
7. The order of the Commission may be complied with in three
weeks time."
2. Smt Nangia has submitted a written representation dated 27.11.2009
before the Commission wherein she has stated that the order of the Commission
has not been complied with. In view of this, notice may be issued to Shri Anoop
Kumar, General Manager, FCI (HQ), New Delhi, to show-cause why penal
action should not be initiated against him u/s 20 (1) of the RTI Act for wilful dis-
obeyance of the Commission's order.
5. The matter will come up for hearing on 4.1.2010 at 1030 hrs. Shri Anoop
Kumar is hereby directed to appear before the Commission on the above
mentioned date along with his written representation, if any. It is cautioned that
if he does not appear before the Commission, it will be constrained to pass an ex-
parte order in the matter.
6. A copy of the representation of Smt Nangia is enclosed.
Sd/-
(M.L. Sharma)
Central 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.
(K.L. Das)
Assistant Registrar
Address of parties :-
1.
Shri Anoop Kumar
General Manager
Food Corporation of India,
16-20, Barakhamba Lane,
New Delhi-110001
2. Smt Veena Nangia
(By hand)