Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/C/2011/000095
Name of Complainant : Mr. Abdulla Sulemanbhai Arab
Name of Respondent : Office of the Commissioner of Central
Excise Customs & Service Tax
ORDER
The Commission has received a complaint dated 11.1.2011 from Mr.
Abdulla Sulemanbhai Arab u/s 18 of the RTI Act, 2005, against Office of the
Commissioner of Central Excise Customs & Service Tax, Vadodara for deemed
refusal to his RTI request dated 16.11.2010.
2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI
Act, viz., appeals and complaints, this case is remitted to CPIO, Commissioner of
Central Excise Customs & Service Tax, Vadodara (along with copy of complaint
and RTI-request), with the following directions:
(i) In case no reply has been given by CPIO to the complainant to his
RTI-request dated 16.11.2010, CPIO should furnish a reply to the
complainant within two weeks of receipt of this order.
(ii) In case CPIO has already given a reply to the complainant in the
matter, he should furnish a copy of his reply to the complainant
within one week of receipt of this order.
(iii) CPIO should invariably indicate to the complainant the name and
address of the 1st Appellate Authority, before whom the complainant
can file first-appeal, if any.
3. In case the complainant is not satisfied with the reply received from CPIO,
he, under section 19(1) of the RTI Act, may within the time prescribed, file his
first-appeal before the Appellate Authority (AA).
Case No. CIC/SS/C/2011/000095
4. On receipt of the first appeal from the petitioner as per the above
directions, AA should dispose of the appeal within the period stipulated in the RTI
Act.
5. In case the complainant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission,
under section 19(3), along with complaint u/s 18, if any, within the prescribed
time limit.
The complaint is disposed of with above directions.
(Sushma Singh)
Information Commissioner
20.04.2011
Authenticated true copy:
Authenticated true copy:
(S.Padmanabha)
Under Secretary & Deputy RegistrarCopy to:
1. Mr. Abdulla Sulemanbhai Arab,
Senior Tax Assistamt.
50 Muktinagar Society,
Behind Basil School , Tandalija Road,
Vadodara-15.
2. The C.P.I.O.,
Office of the Commissioner of Central Excise
Customs & Service Tax, Vadodara-II,
Arkeegarba Ground, Nr. Telephone Exchange,
Subhanpura, Vadodara – 390023.