Central Information Commission Judgements

Mr.Bibhuti Bhusantripathy vs Directorate Of Field Publicity on 27 September, 2011

Central Information Commission
Mr.Bibhuti Bhusantripathy vs Directorate Of Field Publicity on 27 September, 2011
                            CENTRAL INFORMATION COMMISSION
                                Club Building (Near Post Office)
                              Old JNU Campus, New Delhi - 110067
                                     Tel: +91-11-26161796

                                                                  Decision No. CIC/AD/C/2011/900784/SG/14890
                                                                      Complaint No. CIC/AD/C/2011/900784/SG

Complainant                                    :                Mr. Bibhuti Bhusan Tripathy
                                                                Journalist, Dharitri
                                                                Badadanda Sahi
                                                                P.O-Khallikote
                                                                District- Ganjam, Orissa-761030


Respondent                                     :                Public Information Officer
                                                                Administrative Officer
                                                                Directorate of Field Publicity
                                                                Ministry of Information and Broadcast
                                                                Regional Office-Orissa
                                                                N-1/61-A, IRC Village, Bhubhaneshwar-15

Facts

arising from the Complaint:

Mr. Bibhuti Bhusan Tripathy had filed a RTI application with the PIO, Directorate of
Field Publicity, Regional Office-Orissa on 11/02/2011 asking for certain information. However
on not having received any information within the mandated time, the Complainant filed a
complaint under Section 18 of the RTI Act with the Commission. On this basis, the Commission
issued a notice to the Respondent PIO on 11/07/2011 with a direction to provide the information
to the Complainant and further sought an explanation for not furnishing the information within
the mandated time.

The Commission has received a letter dated 01/08/2011 from the Respondent wherein it
has been stated that information has been provided to the Complainant vide letter dated
07/04/2011. Copy of the information was also enclosed.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is provided to applicants
within the mandated time as per Section 7(1) of the RTI Act 2005.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
27 September 2011

(In any correspondence on this decision, mention the complete decision number.)(SP)