Central Information Commission Judgements

Mr.Harinder Dhingra vs Ministry Of Corporate Affairs on 18 July, 2011

Central Information Commission
Mr.Harinder Dhingra vs Ministry Of Corporate Affairs on 18 July, 2011
                             Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                    Case No. CIC/SS/A/2011/000230

        Name of Appellant                        :       Sh. Harinder Dhingra

        Name of Respondent                       :        CPIO / FAA, 

Export Credit Guarantee Corporation Ltd 
Mumbai

[

  The  Commission  has  received a  appeal dated  13.01.2011   from Sh.    Harinder 
Dhingra     u/s   18/19   of   the   RTI   Act,   2005,   against   the   CPIO   /   FAA   Export   Credit 
Guarantee   Corporation   Ltd,   Express   Towers,   10th  Floor,   Nariman   Point,   Mumbai  for 
deemed refusal to his RTI request dated 1.11.2010 and first appeal dated 7.12.2010.

2. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, 
viz., appeal and complaints, this case is remitted to the CPIO, Export Credit Guarantee 
Corporation Ltd, Express Towers,               10th Floor, Nariman Point, Mumbai with the 
following direction:

(i) In case no reply has been given by the CPIO to the Appellant to his RTI 
request dated 1.11.2010 the CPIO should furnish a reply to the Appellant  within two 
weeks  of receipt of this order endorsing a copy to this Commission.

(ii) In case the CPIO has already given a reply to the Appellant in the matter, 
he should furnish a copy of his reply to the Appellant within two week.

(iii) The CPIO should invariably indicate to the Appellant the name and address 
of the 1st  Appellate authority, before whom the Appellant can file first appeal, if any, 
endorsing a copy to this Commission.

3. In case the Appellant 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).

4. On receipt of the first appeal from the appellant as per the above directions, AA 
should dispose of the appeal within the period stipulated in the RTI Act.

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.

(Sushma Singh) 
                                                                          Information Commissioner 
18.07.2011

 

Authenticated true copy

(K. K. Sharma)
OSD & Dy. Registrar

 Copy to:

1. Sh. Harinder Dhingra

D 4A/7 D.L.F. Phase 01

Gurgaon­122002

2. The Public Information Officer

Export Credit Guarantee Corporation Ltd

10th Floor, Nariman Point

Mumbai­400021

3. The First Appellate Authority

Export Credit Guarantee Corporation Ltd

10th Floor, Nariman Point
Mumbai­400021