Central Information Commission Judgements

Shri Suhrid Singh Bhinder vs Department Of Legal Affairs on 8 March, 2010

Central Information Commission
Shri Suhrid Singh Bhinder vs Department Of Legal Affairs on 8 March, 2010
                      CENTRAL INFORMATION COMMISSION
                                    .....

F.No.CIC/AT/A/2010/000038
Dated, the 08th March, 2010.

Appellant : Shri Suhrid Singh Bhinder

Respondents : Department of Legal Affairs

This matter was heard partly through videoconferencing (VC) on
04.03.2010. Appellant was present in person at NIC VC facility at
Chandigarh. Respondents ― represented by Shri Nirmal Singh, CPIO and
Shri Jagdish Kumar, Section Officer ― were present at the Commission’s
New Delhi office, from where the Commission conducted the hearing.

2. In reply to appellant’s RTI-application dated 28.04.2009, CPIO and
the Appellate Authority have informed him that he could not be
provided Action Taken Reports (ATRs) on his complaint-petition dated
05.01.2005, because no such petition was ever received by the
Department. As such, there were no ATRs thereof.

3. During the hearing, CPIO informed the Commission that appellant
had separately filed an RTI-application in the same matter before the
CPIO of the Punjab and Haryana High Court, who had already furnished
him a reply. Appellant stated that he has already challenged the reply
and the decision of the Appellate Authority, Punjab and Haryana High
Court thereon in second-appeal.

4. In view of the above, there is no cause of action for this second-
appeal, which is closed.

5. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-08032010-07.doc
Page 1 of 1