Central Information Commission Judgements

Mr.V K Aggarwal vs Department Of School Education … on 25 November, 2010

Central Information Commission
Mr.V K Aggarwal vs Department Of School Education … on 25 November, 2010
                               CENTRAL INFORMATION COMMISSION
                    Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                      Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                                      Complaint: No. CIC/DS/C/2010/000796
                                                                                                           Dated:-25/11/2010

Complainant                                              :         Shri V K Aggarwal, New Delhi

Public Authority                                          :        Kendirya Vidyalaya Sangathan, Ludhiana

                                                             ORDER

The Commission has received a petition dated 31/07/2010 from Shri V K Aggarwal, in respect of
his/her RTI-application on 25-06-2010 filed with the CPIO, Kendirya Vidyalaya Sangathan, Baddowal
Cantt, Dist-Ludhiana. A Copy of RTI application is enclosed.

2. In order to avoid multiple proceeding under section 19 and 18 of the RTI Act, viz, appeals and
complaints, the matter is remitted to The CPIO with the following directions:

i. In case no reply has been given by CPIO to the complainant to his/her RTI request, The CPIO
should furnish a reply to the complainant within two weeks of receipt of this order.

ii. In case CPIO has already given reply to the complainant in the matter, he/she should furnish a copy
of his/her reply to the complainant within one week of receipt of this order

iii. CPIO should invariably indicate to the complainant the name and address of the 1st Appellate
Authority, before whom the complainant can file first appeal. If any,

iv. A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the case number and
reason for delay if any in providing information.

3. In case the complaint is not satisfied with the reply received from CPIO, he/she, under section 19 (i)
of the RTI Act, may within the time prescribed file first-appeal before the AA.

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 complainant still feels aggrieved by the decision of AA, he/she shall be free to approach the
Commission in second appeal under section 19(3), along with complaint u/s 18, if any, within the
prescribed time limit.

6. The matter is closed with above directions.

-sd-

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri V K Aggarwal,
WZ-75, Gali No. 4,
Shiv Nagar, New Delhi

2. The CPIO,
Kendirya Vidyalaya Sangathan,
Baddowal Cantt,
Dist-Ludhiana