Central Information Commission Judgements

Mr. H R Chugh vs Central Information Commission on 22 July, 2011

Central Information Commission
Mr. H R Chugh vs Central Information Commission on 22 July, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000277­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                      22 July 2011


Date of decision                      :                                      22 July 2011



Name of the Appellant                 :    Shri H.R. Chug,
                                           65, State Bank Nagar,
                                           Paschim Vihar,
                                           New Delhi - 110 018.



Name of the Public Authority          :    CPIO, Central Information Commission



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Tarun Kumar, Joint Secretary
        (ii)    Shri M.C. Sharma, CPIO
        (iii)   Shri K.L. Das, Deputy Registrar
        (iv)    Shri G. Subramanian, Under Secretary

Chief Information Commissioner                 :       Shri Satyananda Mishra



2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions.

3. The Appellant had made a number of queries in his RTI application 

regarding certain orders passed by the CIC in his own second appeal. The 

CPIO had informed him about whatever the CIC had done in the matter.

CIC/SM/A/2010/000277­SM

4. After hearing the submissions of both the parties, we also went through 

the order passed by the CIC. In its order dated 20 July 2009 in the appeal 

number CIC/LS/A/2009/000531 and complaint number CIC/LS/C/2009/000345 

and 000462, the CIC had decided that the RTI application filed by the Appellant 

may be treated as a complaint and consequential action taken thereon as per 

law. It is quite obvious that the CIC had treated the RTI request filed by the 

Appellant before the public authority concerned as not amounting to a request 

for information but as a complaint against certain actions of the public authority. 

All that he had ordered was that the public authority should treat his application 

as   a   complaint   and   dispose   it   of   in   accordance   with   whatever   law   was 

applicable in the matter. Thus, in the light of this, there is nothing that the CIC 

or the CPIO of the CIC could do in this case.

5. The case is disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/000277­SM