Central Information Commission Judgements

Mr.Ramprakash Urf Ramraj vs Ministry Of Law And Justice on 15 November, 2011

Central Information Commission
Mr.Ramprakash Urf Ramraj vs Ministry Of Law And Justice on 15 November, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                         Case No. CIC/SS/C/2011/000694

       Name of Complainant                    :      Mr. Ramprakash

       Name of Respondent                     :      Ministry of Law & Justice

                                         ORDER

The Commission has received a complaint dated 3.9.2011 from Mr. Ramprakash
u/s 18 of the RTI Act, 2005, against the Ministry of Law & Justice for deemed refusal to his
RTI request dated 15.5.2010.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act,
viz., complaints and appeals, this case is remitted to CPIO, Ministry of Law & Justice,
New Delhi (along with copy of appeal and RTI-request), with the following directions:

(i) In case no reply has been given by CPIO to the Complainant to his RTI-

request dated 15.5.2010 CPIO should furnish a reply to the Complainant
within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Complainant in the matter,
he should furnish a copy of his 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.

3. In case the Complainant is not satisfied with the reply received from CPIO, he,
under section 19(1) of the RTI Act, may within the time prescribed, file his first-appeal
before the Appellate Authority (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 the Complainant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission, under
section 19(3), along with appeal u/s 18, if any, within the prescribed time limit.

CIC/SS/C/2011/000694

The complaint/appeal is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
15.11.2011

Authenticated true copy:

(D.C. Singh)
Dy. Registrar

Copy to:

1. Mr. Ramprakash,
Bhavan Kashi Banarasi Pt.ji,
Bajpia Halwai Nivas Road,
Mohalla Subhash Nagar,s
Bareili, U.P.

2. The P.I.O.,
Ministry of Law & Justice,
Shastri Bhavan,
New Delhi.