Central Information Commission
CIC/AD/C/2009/000688
Dated 14th December, 2009
Adjunct to the Order in the Case No.CIC/AD/C/2009/000688
Dated 03.11.09 in the case of
Mr. Anupam Gupt
v/s.
Department of Telecommunications, New Delhi
Hearing was held on 14.12.09
1.
The Order given by the Commission on 03.11.09 in the above case is as follows:
i) After hearing both sides, the Commission directs Shri Jai Prakash, CPIO, DoPT
to provide complete information to the Appellant, if not already provided) with
regard to by 3.12.09. The Commission also directs Shri Jai Prakash, CPIO &
Under Secretary, EO (SM-III), DoP&T, to show cause as to why a penalty of
Rs.250/- should not be levied on him for not responding to the RTI application
within the stipulated time. The CPIO, DoPT is directed to submit his
explanations in person before the Commission on 14.12.2009 at 3.00 pm.
ii) The Appellant is directed to submit a compliance report of the above decision
to the Commission by 10.12.09.
2. Neither the Complainant nor the Public Authority was present during the hearing.
Decision
3. Since Mr.Jai Prakash, CPIO & Under Secretary, EO (SM-III) has not responded to the
show cause notice, the Commission gives one more chance to him submit his
explanation personally before the Commission on 2nd March, 2010 at 3.30 p.m.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Shri Anupam Gupt
General Manager (A)
Bharat Sanchar Nigam Limited
O/o Chief General Manager Telecom
J & K Circle
Jammu 180 012
2. The CPIO
Department of Telecommunications
O/o Director (Staff)
Sanchar Bhawan
20 Ashoka Road
New Delhi
3. Shri Jai Prakash
The CPIO &
Under Secretary
EO (SM – III)
Deptt. of Personnel & Training
Room No.201, North Block
New Delhi
4. Officer Incharge, NIC
5. Press E Group, CIC