Central Information Commission
CIC/PB/A/08/01033/AD
Dated February 17, 2009
Name of the Applicant : Mr.Srihari Sadshiv Paulbudhai
Name of the Public Authority : ASI, Aurangabad
Background
1. The Appellant filed an RTI application dt.10.3.08 with the CPIO, ASI. He
requested for information regarding the burning and breaking of the
‘Shivlinga’ in the Markandeshwar Mandir in Gadchiroli district of Maharashtra
against 2 points. The CPIO replied on 17.4.08 stating that one Mr. V.S.
Badiger would be soon sent to the temple premises to get a first hand report
of what has happened and that the appellant would be informed
subsequently. The Appellant filed an appeal dt.24.4.08 with the Appellate
Authority reiterating his request for the information. On not receiving any
reply from the Appellate Authority, he preferred a second appeal dt.16.6.08
before the CIC. The CIC vide letter dt.4.9.08 sought comments from the
respondents. As per the Appellant’s rejoinder to the Commission dt.
22.9.08, he had received a letter from the first appellate authority on 5.8.08.
However, no information was provided vide that letter.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on February 17, 2009.
3. Both the Appellant and the Respondent were absent at the hearing.
Decision
4. The Commission directs the CPIO to provide the required information within
20 days of receipt of this Order.
5. The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1. Mr.Shrihari Sadashiv Paulbudhai
Near of Rahivasi Mandir
Ward No.2
Post + Dist Chamushri
Gadchiroli
2. The CPIO
Archaeological Survey of India
Aurangabad Circle
Aurangabad
3. The Appellate Authority
Archaeological Survey of India
Aurangabad Circle
Aurangabad
4. Officer in charge, NIC
5. Press E Group, CIC