Central Information Commission
CIC/AD/C/2009/000629
Dated 14th December, 2009
Adjunct to the Order in the Case No.CIC/AD/C/2009/000629
Dated 03.11.09 in the case of
Mr. Ram B. Upadhyay
v/s.
AIR, 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) In view of this Order, the Commission remands the RTI application back to the
Appellate Authority with the direction that he dispose off the same by 25
November, 2009.
ii) The Commission also directs the CPIO to show cause as to why a penalty of
Rs.250/- per day (Maximum Rs.25000) should not be levied on him for not
responding to the Order of the Mumbai High Court within the stipulated time
as prescribed under the Act. The CPIO is directed to be present in person
along with his submission on 14.12.2009 at 2.30 pm along with the Appellate
Authority.
2. Neither the Complainant nor the Public Authority was present during the hearing.
Decision
3. The Commission, in view of the fact that the RTI application was remanded back to
the Appellate Authority, is of the opinion that the Appellate Authority is the competent
Authority to adjudicate in the present case . The Appellant is free to approach the
Commission in case of non compliance of the Appellate Authority’s Order.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Shri Ram B. Upadhyay
Advocate
216-B, Rolex Shopping Centre
Station Road
Opp. Hotel Prashant
Goregaon (W)
Mumbai 400 062
2. The CPIO
DG:All India Radio
Akashvani Bhawan
Parliament Street
New Delhi
3. The Appellate Authority
DG:All India Radio
Akashvani Bhawan
Parliament Street
New Delhi
4. Officer in charge, NIC
5. Press E Group, CIC