Central Information Commission Judgements

Mr.P T Lall vs Ministry Of Home Affairs on 21 February, 2011

Central Information Commission
Mr.P T Lall vs Ministry Of Home Affairs on 21 February, 2011
                         Central Information Commission
                   Room No. 305, 2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110066
                      Web: www.cic.gov.in Tel No: 26161997

                                                        Case No. CIC/SS/C/2011/00026

Name of Complainant                  : Shri P.T. Lall

Name of Respondent                   : Ministry of Home Affairs

                                       ORDER

The Commission has received a complaint dated 13.01.2011 from Shri P.T. Lall
u/s 18 of the RTI Act, 2005, wherein he has complained to the Commission that he had
sought certain information from the PIO, Ministry of Home Affairs, but he has not
received any response within the stipulated period under the RTI Act, 2005.

2. While enclosing a copy of the complaint, the PIO is hereby directed to provide
requisite information to the complainant in 03 weeks time as per the provisions of the
RTI Act, 2005.

3. Any failure on the part of the PIO in complying with the order of the
Commission in the above mentioned time frame would render you liable for penal
action under Section 20(1) of the RTI Act, 2005.

4. You are also directed to send the following to the Commission by Speed Post
or dasti:-

i) A copy of the information, if any, sent to the complainant;

ii) Your explanation for not supplying information to the complainant within
the stipulated time under RTI Act, 2005.

Sd/-

(Sushma Singh)
Information Commissioner
21.02.2011

Authenticated true copy:

(S. Padmanabha)
U.S. & Deputy Registrar

1
Case No. CIC/SS/C/2011/000026

Address of parties:

Shri P.T. Lall,
C/o Suman Auto Mobile,
Opp. Maruti Servicing Centre,
Garacharma.

The Central Public Information Officer,
UT Division,
Ministry of Home Affairs,
North Block,
New Delhi-110001.

2