Central Information Commission Judgements

Mr.Dilip Kumar Roy vs Ministry Of Agriculture on 10 December, 2010

Central Information Commission
Mr.Dilip Kumar Roy vs Ministry Of Agriculture on 10 December, 2010
                     Central Information Commission
                 Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                  Web: www.cic.gov.in Tel No: 26161997

                                              Case No. CIC/SS/C/2010/000608

       Name of Complainant                 :Shri Dilip Kumar Roy

       Name of Respondent                  : Deptt. of Agri. & Coopn.

                                    ORDER

Shri Dilip Kumar Roy, the Complainant had filed an RTI application
dated 20th Sep., 2010 seeking certain information from the CPIO/Ministry of
Agriculture, New Delhi. Aggrieved with the reply of the CPIO, he has filed the
present complaint before the Commission. Prima-facie it appears that the
Complainant has not utilized the scope of filing an appeal before the First
Appellate Authority. The matter is, therefore, forwarded to the First Appellate
Authority, Joint Secretary(Cooperation) to dispose of the case by considering
it as a first appeal within the stipulated period under the RTI Act, 2005. A copy
of the complaint is enclosed. The Complainant is at liberty to file a second
appeal afresh before the Commission if he is not satisfied with the decision of
the First Appellate Authority.

The matter is disposed of accordingly.

Sd/-

(Sushma Singh)
Information Commissioner
10.12.2010

Authenticated true copy:

(S. Padmanabha)
U.S. & Deputy Registrar

1
Case No. CIC/SS/C/2010/000

Address of the parties:

Shri Dilip Kumar Roy,
Flat No. C-605,
Sukh Sagar Apartments,
Plot No. 12, Sec. 9,
Dwarka, Delhi-755.

Shri PVD Prasada Rao,
DS (GA) & CPIO,
Deptt. of Agri. & Coopn.,
Krishi Bhawan,
New Delhi.

Joint Secretary & Appellate Authority (RTI),
Deptt. of Agri. & Coopn.,
Krishi Bhawan,
New Delhi.

2