Central Information Commission Judgements

Mr.Mahendra Pandey vs Ministry Of Environment And … on 4 March, 2011

Central Information Commission
Mr.Mahendra Pandey vs Ministry Of Environment And … on 4 March, 2011
                                             dsUnzh; lwpuk vk;ksx
                         Central Information Commission
                   Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                             iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                            ubZ fnYyh ­ 110067 / New Delhi - 110067

                                                                     No. CIC/AD/C/2010/001316

                                                                          Dated : March 4, 2011

Name of the Complainant                  :           Shri Mahendra Pandey
                                                     Flat No. 18, C & D Block 
                                                     (Near Haidarpur)
                                                     Shalimar Bagh
                                                     Delhi.
Name of the Public  Authority            :           The Public Information Officer
                                                     M/o Environment and Forests,
                                                     Paryavaran Bhawan
                                                     CGO Complex
                                                     Lodi Road, New Delhi.
                                                       ORDER 
          The Commission has received a petition from Shri Mahendra Pandey stating that 
his  RTI­application  of 25.9.2010 filed with the   PIO,  M/o  Environment &  Forests,  Lodi 
Road, New Delhi has not been responded to within the time limit prescribed under the RTI­
Act, 2005.  A copy of his complaint is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 
of the RTI­Act, 2005, and hereby directs the Public Information Officer, M/o Enviornment & 
Forests, Lodi Road, New Delhi to provide the information sought by the Complainant by 
15.4.2011  Even if the information has already been provided, another set of the same to 
be supplied to the Complainant in response to this Order.  The Complainant may also be 
allowed inspection of relevant files and be provided with attested copies of documents 
including file notings, if required, keeping in view the provisions of Section 8(1) and (9) of 
the RTI Act, free of cost.  The Complainant may approach the Commission under Section 
19(3) of the Act, if not satisfied with the information.  The Public Information Officer is also 
directed to report compliance with the Order by 15.4.2011.

3.     It   appears  that  the  PIO's  action  attracts  the  penal  provisions  of   Section  20(1). 
Therefore, you are directed to send the following to the Commission by  15.4.2011  by 
speed post or hand deliver.
   i)        A copy of the information sent to the complainant
       ii)      Your explanation for not supplying the information to the Complainant within 
               the mandated time.



                                                                        ( Annapurna Dixit)
                                                                 Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar



CC:

1.

Shri Mahendra Pandey
Flat No. 18,  C & D Block 
(Near Haidarpur)
Shalimar Bagh
Delhi.

2. The Public Information Officer
M/o Environment & Forests
Paryavaran Bhawan
CGO Complex,
Lodi Road
New Delhi.

3. Officer Incharge, NIC