Central Information Commission Judgements

Mr.A K Gupta vs Ministry Of Agriculture on 3 June, 2011

Central Information Commission
Mr.A K Gupta vs Ministry Of Agriculture on 3 June, 2011
                    Central Information Commission
         Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
                 Bhikaji Cama Place, New Delhi-110066
                  Web: www.cic.gov.in Tel No: 26167931

                                                 Case No. CIC/SS/A/2011/000406

Name of Appellant                  :      Shri A.K. Gupta

Name of Respondent                 :      Indian Veterinary Research Institute,
                                          U.P.


                                       ORDER

The Commission has received an appeal dated 1.2.2011 from Shri A.K.
Gupta u/s 18 of the RTI Act, 2005, against the Indian Veterinary Research
Institute, U.P. Stating that the first appellate authority has not decided his first
appeal dated 19.9.2010 pertaining to his RTI-request dated 2.8.2010.

2. Perused the documents submitted by the Appellant. It is observed that
Appellant’s RTI-request dated 2.8.2010 was replied to by CPIO, Indian
Veterinary Research Institute, U.P. vide letter No.F.5-45/10-RTI dated 30.8.2010.

3. The Appellant filed his first-appeal on 19.9.2010 before AA, Indian
Veterinary Research Institute, U.P. which was not decided by AA.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI
Act, viz., appeals and complaints, the matter is remitted to AA, Indian Veterinary
Research Institute, U.P. (along with a copy of complaint), with the following
directions:

i) In case the first appeal dated 19.9.2010 has not been disposed of by AA,
he should dispose of the first appeal by passing a speaking order, after
hearing the parties in the matter, within two weeks of receipt of this
order.

ii) In case AA has already disposed of the first-appeal, he should furnish a
copy of his order to the Appellant within one week of receipt of this order.

-2-

Case No. CIC/SS/A/2011/000406

5. In case the Appellant 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 Appeal is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
3.6.2011

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar

Copy to:

1. Shri A.K. Gupta,
C-492, Rajendra Nagar,
Bareilly-243122.
U.P.

2. The C.P.I.O.,
Indian Veterinary Research Institute,
Izzatnagar, U.P.

3. The First Appellate Authority,
The Director,
Indian Veterinary Research Institute,
Izzatnagar, U.P.