Central Information Commission Judgements

Mr.R B Ram vs Ministry Of Information And … on 7 March, 2011

Central Information Commission
Mr.R B Ram vs Ministry Of Information And … on 7 March, 2011
                                           dsUnzh; lwpuk vk;ksx
                              Central Information Commission
                        Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                                  iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                                 ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                          *****

No. CIC/AD/C/2011/000038

Dated: 07th March, 2011

Name of the Complainant : Mr. R.B. Ram,
214, Asia House, 
K.G. Marg,
New Delhi­ 110001
Name of the Public Authority : Public Information Officer
Director General,
All India Radio, 
Akashwani Bhavan,
New Delhi

 ORDER 

                   The Commission has received a petition from  Mr. R.B. Ram,  stating that his RTI­
application of 28.04.10 filed with the AIR, New Delhi, has not been responded to within the 
time limit prescribed under the RTI­Act, 2005.  A copy of her complaint is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of 
the RTI­Act, 2005, and hereby directs the Public Information Officer, AIR, New Delhi to provide 
the information sought by the Complainant by 15.04.2011.  Even if the information has already 
been provided, another set of the same to be supplied to the Complainant in response to this 
Order.  The Complainant may also be allowed inspection of relevant files and be provided with 
attested copies of documents including file noting, if required, keeping in view the provisions of 
Section   8(1)   and   (9)   of   the   RTI   Act,   free   of   cost.     The   Complainant   may   approach   the 
Commission under Section 19(3) of the Act, if not satisfied with the information.   The Public 
Information Officer is also directed to report compliance with the Order by 15.04.2011

3. It   appears   that   the   PIO’s   action   attracts   the   penal   provisions   of   Section   20(1). 
Therefore, you are directed to send the following to the Commission by 15.04.2011 by speed 
post or hand deliver.

i) A copy of the information sent to the complainant

ii) Your explanation for not supplying the information to the Complainant within the 
mandated time.

(Mrs. Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

CC:

1. Mr. R.B. Ram,
214, Asia House, 
K.G. Marg,
New Delhi­ 110001 

2. Public Information Officer,
Director General,
All India Radio, 
Akashwani Bhavan,
New Delhi

3. Officer Incharge, NIC