Central Information Commission Judgements

Mr.S S Upadhyay vs Ministry Of Tourism on 1 June, 2011

Central Information Commission
Mr.S S Upadhyay vs Ministry Of Tourism on 1 June, 2011
                       In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                          File No: CIC/AD/C/2011/000368


Date  of Hearing     :  June 1, 2011

Date of Decision     :  June 1, 2011



Parties:



           Applicant


                  Shri S S Upadhyay
                  C­48­49
                  Ashok Hotel Staff Qtr, 50­B
                  Chanakyapuri
                  New Delhi.

                  Applicant was  present.



           Respondent(s)



                  Indian Tourism Development Corporation
                  Second Floor, Jeevan Vihar Buillding
                  Sansad Marg
                  New Delhi.


                   
                  Represented by  :   Shri Manjeet Singh on behalf of  
                                          Shri K Doval, CPIO.

       Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                Decision Notice
 As given in the decision.




                              In the Central Information Commission 
                                                                     at
                                                            New Delhi

                                                                                                 File No: CIC/AD/C/2011/000368


                                                                 ORDER

       Background

        

1. The RTI Application dated 11.8.2010 was filed by the Applicant with the PIO, ITDC, New Delhi 

seeking   information   against   6   points   including   the   details   of   cash   received   from   April   2009   to 

February 2010 in the ATT Transport counter at IGI Airport and domestic airport  date wise along with 

its   amount   and   the   copy   of   the  rule  for  depositing  the  cash  etc.  The  PIO  replied  on  3.9.2010 

requesting the Applicant to pay Rs 830/­ for 415 pages of information.   The Applicant   filed an 

appeal  on 15.9.2010  stating that   he had received the PIO’s letter on 10.9.2010 and since the 

information has not been provided within 30 days, there is no justification for asking him to  pay for 

the information.  On not receiving any reply, the Applicant filed an appeal before the Commission on 

5.1.2011.

    Decision   

2. After hearing both sides the Commission agrees with the Appellant that he   has not been given 

enough time to make the payment and collect the information within the stipulated period of 30 days. 

Hence, as requested by the Appellant during the hearing, he may  be allowed to inspect the relevant 

files and be provided with copies of documents free of cost upto 100 pages  and charged Rs 2/­ per 

page beyond that number.  The information to be provided by 7July, 2011. 

3. The appeal is  accordingly disposed of.    

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri S S Upadhyay
C­48­49
Ashok Hotel Staff Qtr, 50­B
Chanakyapuri
New Delhi.

2. The Public Information Officer                      
Indian Tourism Development Corporation
Second Floor, Jeevan Vihar Buillding
Sansad Marg
New Delhi.

3. Officer Incharge, NIC