CENTRAL INFORMATION COMMISSION
Block IV, 4Th Floor, Old JNU Campus
New Delhi-110067
Appeal No. CIC/WB/A/2007/00914/LS
Applicant: Shri G.D. Aggarwal
Public Authority: Superintending Engineer(Electricity)
Chandigarh
Date of Hearing: 11/11/2008
Date of Decision 11/11/2008
FACTS
OF THE CASE:
By his letter of 22/01/2007, the Appellant had requested for copies of
documents relating to Revision Petition No. 848 of 2006 and Revision
Petition No. 3090 to 2006. CPIO in his letter of 23/02/2007, had informed
the Appellant that the information which was readily available had been
furnished to him vide letter dated 12/02/2007, and that, SDO (Electricity)
OP Sub division No.6, Chandigarh had been directed to show the relevant
records to the Appellant. The Appellant had filed an Appeal on 21/03/2007.
The Appellate Authority, vide letter dated 20/04/2007, had directed
Superintending Engineer(Electricity), OP Circle. UT Chandigarh to furnish
the requisite information to the Appellant. It appears that the information
was not furnished to the Appellant. Resultantly, he has filed the present
Appeal before this Commission.
2. The matter was heard on 11/11/2008. The Appellant appeared before
the Commission. Nobody appeared on behalf of the Public Authority.
From the above, it is clear that the order of the Appellate Authority has not
been implemented by the CPIO. The Appellant mentions that Shri Surinder
Kumar, Superintending Engineer is the CPIO. He is hereby directed to
implement the order of the Appellate Authority by way of furnishing copies
of the relevant documents to the Appellant in three weeks time.
3. Before I part with the matter, I would like to observe that the
Appellate Authority had ordered CPIO to supply relevant documents to the
Appellant way back on 20/04/2007 but his order has not been implemented
so far. The Appellant also submits that because of the non-implementation
of Appellate Authority’s order, he has suffered immense financial loss. In
view of the above, the following order is passed:-
(i) Show-cause notice may be issued to Shri Surinder Kumar as to
why action u/s 20(1) of RTI Act should not be initiated against
him; and
(ii) Why the Appellant should not be compensated for the loss
suffered by him due to non-supply of requisite documents to him.
4. The notice is returnable in four weeks time.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges, prescribed under the Act, to the
CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Tele: 011-2616 26 62