Central Information Commission Judgements

Mr.Subhash Chandra Agrawal vs Ministry Of Home Affairs on 11 August, 2011

Central Information Commission
Mr.Subhash Chandra Agrawal vs Ministry Of Home Affairs on 11 August, 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/2011/000390

       Name of Complainant                    :      Mr. Subhash Chandra Agrawal

       Name of Respondent                     :      Ministry of Home Affairs

                                         ORDER

The Commission has received a complaint dated 1.6.2011 from Mr. Subhash
Chandra Agrawal u/s 18 of the RTI Act, 2005, against the Ministry of Home Affairs for
deemed refusal to his RTI request dated 13.4.2011.

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 Home Affairs, 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 13.4.2011 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/2011/000390

The complaint/appeal is disposed of with above directions.

(Sushma Singh)
Information Commissioner
11.8.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Mr. Subhash Chandra Agrawal,
1775 Kucha Lattushah,
Dariba, Chandni Chowk,
Delhi – 110006.

2. The C.P.I.O.,
Shri Ashok Kumar,
Director(IS-II),
Ministry of Home Affairs,
North Block,
New Delhi – 110001.