Central Information Commission Judgements

Mr.Chandran K vs Ut Of Andaman And Nicobar on 6 July, 2010

Central Information Commission
Mr.Chandran K vs Ut Of Andaman And Nicobar on 6 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001202 dated 19­02­2009
                  Right to Information Act­2005­Under Section  (19)




                                                                          Dated: 6 July 2010



Name of the Appellant                   :    Shri Chandran K
                                             C/o. Hotel Fathima Wimberlygunj PO,
                                             South Andaman - 744 206.



Name of the Public Authority            :    CPIO, O/o the Assistant Commissioner,
                                             South Andaman,
                                             Port Blair.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Ashok Kumar, CPIO,
        (ii)     Smt. Shobna Devan

 

2. In  this  case,  the  Appellant  had, in  his application dated 19  February 

2009, requested the CPIO for the copies of the NOCs issued by the Tahsildar, 

Ferrar Gunj. The CPIO, in his letter dated 4 May 2009, informed the Appellant 

that   these   details   could   be   collected   from   his   office   during   office   hours. 

However, the reply of the CPIO came much after the expiration of the time limit 

prescribed in the Right to Information (RTI) Act. Meanwhile, the Appellant had 

already preferred an appeal on 23 March 2009. The Appellate Authority, in his 

order   dated   14   May  2009,  directed   the   CPIO   to   furnish   all   the   information 

CIC/SM/A/2009/001202
available   with   him.   It   is   against   the   non   compliance   of   this   order   that   the 

Appellant has approached the CIC in a second appeal.

3. We heard this case through video conferencing. Both the parties were 

present in the Port Blair studio of the NIC. After hearing their submissions, we 

direct the CPIO to provide to the Appellant the photocopies of the remaining 

documents within 10 working days from the receipt of this order. If any of those 

documents is not available for any reason, the CPIO shall inform the Appellant 

about that in a sworn affidavit.

4. It is also noted that there was a considerable delay on the part of the 

CPIO in  responding to the RTI request in the  first place. The  Respondents 

explained  that  the  delay  was  largely  due  to   the  fact  that  a  vast  number  of 

records  had  to be searched to  find out  the  relevant documents  and,  in  the 

process, it took a lot of time. Besides, they also submitted that around the time 

the RTI application had been received, the Tahsildar, Ferrar Gunj who held the 

information   got   busy   in   election   related   work.   We   find   the   explanation 

reasonable   especially   in   view   of   the   voluminous   information   sought   by   the 

Appellant.

5. The case is disposed of with the above direction of the CPIO.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

CIC/SM/A/2009/001202
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.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/001202