Central Information Commission Judgements

Mr.Subrata Shah vs Ministry Of Health And Family … on 23 July, 2010

Central Information Commission
Mr.Subrata Shah vs Ministry Of Health And Family … on 23 July, 2010
                              Central Information Commission

                                                                                                    CIC/AD/C/2010/000181
                                                                                                        Dated July 23, 2010



Name of the Applicant                                      :     Shri Subrata Saha


Name of the Public Authority                               :     Food Safety and Standards Authority, New Delhi


Background

1. The RTI application was filed by the Applicant on 13.10.09 with the CPIO, M/o Health & Family 

Welfare, New Delhi seeking information against 5 points regarding the   contents of a letter dated 

17.8.09  of Food Safety and Standard Authority of India stating that to reduce the backlog in analysis 

of imported food articles at CFL, Kolkatta, EIA Kolkatta has also been authorized for analysis of of 

other imported food articles coming from customs authority, expeditiously, preferably within 3 to 5 

days and that the imported food articles are being informally analyzed by the authorized food testing 

laboratories including EIA Kolkatta . The CPIO transferred the application to the Director (Admn & 

Fin)   cum   CPIO   and   ADG   (PFA)   cum   CPIO,   Food   Safety   and   Standards   Authority,   New   Delhi 

requesting   them   to   provide   information   directly   to   the   Applicant.     On   not   receiving   any   further 

response the Applicant sent a reminder to the CPIO on 22.11.09 requesting for the information.  On 

still not receiving any information he filed a complaint before the Commission on 15.12.09 seeking 

information once again.

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 23, 

2010.  

3. Shri Prakash Chandra, Tech. Officer and Shri Satish Kumar, Research Asstt. represented the Public 

Authority. 

4. The Appellant  was not present during the hearing.

Decision

5. The Respondent submitted that point­wise reply had been sent on vide letter dated 16.12.2009, a 

copy  of   which  was  handed  over to the Commissioner.   The Commission observed that the RTI 
application was made on 19.11.09 that and the information was provided on 16.12.09 and that the 

complaint to CIC was made on 15.12.09. It is quite clear from the dates that the complaint and the 

reply of the PIO  had crossed each other.  Since there is no further complaint from the Complainant 

after receiving the information,  it is assumed that he is satisfied with the reply provided by the CPIO 

dated 16.12.09.  With regard to point 2(b) of the reply, the Appellant  is advised to pay the required 

amount of Rs.8/­ for the information  and the PIO  to provide the information within 10 days of receipt 

of the amount.

6. The  PIO to showcause as to why a penalty of Rs.250/­ per day should not be imposed upon him 

for not providing the information within the mandatory period. The response to the notice to reach the 

Commission by 30.8.10 .

7. The  complaint is accordingly disposed of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Subrata Saha
932­A/94, Jossore Road
Kolkata ­ 700055

2. The PIO
Food Safety and Standards Authority
FDA Bhawan, Kotla Road
New Delhi

3. Officer Incharge, NIC

4. Press E Group, CIC