Central Information Commission
2nd Floor, Room No. 305 BWing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2011/000149
Name of Appellant : Shri Aseem Takyar
(The Appellant was not present)
Name of Respondent : National Dairy Development Board
(NDDB)
Represented by:
Mr. Anantha Padmanabhan
The matter was heard on : 12.5.2011
ORDER
The present appeal filed by the Appellant, Shri Aseem Takyar before the
Commission is for issue of directions to the National Dairy Development Board to
mention the particulars of the recipient of the prescribed RTI application fee on its
website.
During the hearing the Respondent submit that they have reviewed the
matter and hereby undertake and declare that the NDDB would put the
information as prayed by the Appellant in the present appeal i.e. particulars of the
recipient of the prescribed fee on its website.
After hearing the Respondent, the Commission hereby directs the CPIO,
NDDB to put the particulars of the recipient of the prescribed fee on their website
immediately. The Commission also observes that this action by the NDDB should
have been taken by them suo moto under the provisions of the RTI. Instead, they
failed to comply even after the present RTI application was filed. They had
agreed to do so only after the Appellant filed this appeal before the Commission.
The Respondents are hereby cautioned to be more careful in future while replying
to RTI application and to comply with the provisions of the RTI Act, 2005.
With these directions/observations, the matter is disposed of on the part of
the Commission.
Sd/
(Sushma Singh)
Information Commissioner
12.05.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Mr. Aseem Takyar,
144, PhaseI, Udyog Vihar,
Gurgaon, Haryana
2. The Public Information Officer,
National Dairy Development Board,
Post Box No.40,
Anand – 3889001.
3. The Appellate Authority,
National Dairy Development Board,
Post Box No.40,
Anand – 388001.