Central Information Commission Judgements

Mr. M R Giri vs Department Of Personnel And … on 16 November, 2010

Central Information Commission
Mr. M R Giri vs Department Of Personnel And … on 16 November, 2010
                              CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                     Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                                    Appeal : No. CIC/WB/A/2010/000038-DS
                                                                                                          Dated:-16/11/2010

Appellant                                               :         Shri M R Giri, New Delhi

Public Authority                                         :        D/o DoPT, New Delhi

                                                            ORDER

The Commission has received a petition dated 07/12/2009 from Shri M R Giri, in respect
of his/her RTI-application on 14/09/2009 filed with the CPIO, Govt. of India, M/o Personnel,
Public Grievances & Pension, D/o DoPT, New Delhi-110003.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-request was
replied to by The CPIO, dated 12/10/2009.

3. The Appellant preferred his/her first-appeal on 30/10/2009 before The Appellate Authority, which
has not been decided by AA. (Copy of First Appeal is enclosed)

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 The Appellate Authority, with the following directions:

i. In case the first appeal has not been disposed of by AA, He should dispose of the first
appeal by passing a speaking order in the matter, within 2 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 with within 1week of receipt of this order.

iii. A copy of First Appellate Order will be endorsed to the Commission clearly indicating
the case number and reason for delay if any in providing information.

5. In case the Appellant still feels aggrieved by the decision of AA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

-sd-

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. Shri M R Griri,
D-85, Om Vihar Phase-5,
Uttam Nagar, New Delhi-110059

2. The CPIO,
Govt. of India,
M/o Personnel, Public Grievances & Pension,
D/o DoPT, New Delhi-110003.

3. The Appellate Authority,
Govt. of India,
M/o Personnel, Public Grievances & Pension,
D/o DoPT, New Delhi-110003.