Central Information Commission Judgements

Mr. Arvind Kumar vs India Tourism Office, Ministry Of … on 12 November, 2008

Central Information Commission
Mr. Arvind Kumar vs India Tourism Office, Ministry Of … on 12 November, 2008
          CENTRAL INFORMATION COMMISSION
                                                                     Appeal No.2997/ICPB/2008
                                                                        F. No. PBC/2008/00442
                                                                            November 12, 2008

             In the matter of Right to Information Act, 2005 - Section 18
                              [Hearing on 21.10.2008 at 4.30 p.m.]


Appellant:          Mr. Arvind Kumar

Public authority:   India Tourism Office, Ministry of Tourism
                    Mr. S.P. Singh, Regional Director & CPIO

Parties Present:    For Respondent:

Mr. S.P. Singh, Regional Director
Mr. Y. Neelakantham, Asst. Director

Appellant not present.

DECISION

This case was taken up for hearing on 21.10.2008, which was attended by
the Regional Director(North) and Assistant Director from India Tourism Office,
Ministry of Tourism, Delhi. The appellant did not attend the hearing. After going
through the documents on record and after hearing the parties, the matter is
disposed of as under:

The appellant has sought information under RTI Act by his letter dated
7.1.2008 addressed to the CPIO, Indian Tourism, New Delhi regarding issue of
Guide license. Alleging non-receipt of any information, the appellant preferred
first appeal on 13.2.2008. Thereafter he preferred this appeal before the
Commission on 28.3.2008. Comments were called for vide letter dated
10.6.2008, which was received from Assistant Director on 10.7.2008. While
sending comments the Assistant Director – TT has stated that vide letter dated
14.01.2008, 31.03.2008, 4.4.2008 the appellant was requested to show his
educational qualification certificate in original along with identity and address
proof before the issuance of original Guide license. He is also required to be
present in person while collecting license since he has to sign the license before
collecting it from the office. In the comments, it has been indicated the appellant
has finally collected his Guide License on 5.6.2008. The appellant has also
informed the Commission vide letter dated 10.7.2008 that he has collected his
license after he had deposited the second appeal to the Commission. Since the
appellant has received his license, no further action is necessary and accordingly
the appeal is closed.

1

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Mr. S.P. Singh, Regional Director & CPIO, India Tourism, 88, Janpath,
New Delhi-110001

2. Mr. Arvind Kumar, Vill. Mahmada, P.O. Kuseri, Baya+Dist. Shekhpura,
Bihar-811105

2