Central Information Commission Judgements

Mr.Mohd Ameeque vs Ministry Of Social Justice And … on 1 September, 2011

Central Information Commission
Mr.Mohd Ameeque vs Ministry Of Social Justice And … on 1 September, 2011
                   Central Information Commission
                 Room No. 5, Club Building, Near Post Office
                   Old J.N.U. Campus, New Delhi - 110067
                    Web: www.cic.gov.in Tel No: 26161997

                                               Case No. CIC/SS/C/2011/000451

Name of Complainant        :      Mod. Ameeque

Name of Respondent         :      Artificial Limbs Manufacturing Corporation of
                                  India

                                     ORDER

The Commission has received a complaint dated 1.6.2011 from Mohd.
Ameeque u/s 18 of the RTI Act, 2005, against Artificial Limbs Manufacturing
Corporation of India for deemed refusal to his RTI request dated 15.4.2011.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI
Act, viz., appeals and complaints, this case is remitted to CPIO, Artificial Limbs
Manufacturing Corporation of India, Kanpur (along with copy of complaint and
RTI-request), with the following directions:

(i) In case no reply has been given by CPIO to the complainant to his
RTI-request dated 15.4.2011, CPIO should furnish a reply to the
complainant within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the complainant in the
matter, he should furnish a copy of his reply to the complainant
within one week of receipt of this order.

(iii) CPIO should invariably indicate to the complainant the name and
address of the 1st Appellate Authority, before whom the complainant
can file first-appeal, if any.

3. In case the complainant 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).

Case No. CIC/SS/C/2011/000451

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

5. In case the complainant 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 complaint is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
1.09.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Copy to:

1. Mohd. Ammeque     
H. No. 1/65 Gwaltoli, 
Fatehgarh, Distt. Farukhabad,
U.P.

2. The C.P.I.O.

Artificial Limbs Manufacturing Corporation of India,
G.T. Road, Kanpur,
U.P. – 208016.