Central Information Commission
                                                CIC/OK/C/2008/861/AD
                                                Dated December 10, 2008
Name of the Appellant             :   Mr.Vinay Gupta
                                      BU-29, DDA Market
                                      Pitampura
                                      New Delhi 110 034
Name of Public Authority          :   The CPIO
                                      Directorate of Audio & Visual
                                      Publicity
                                      M/o Information & Broadcasting
                                      Soochana Bhawan
                                      CGO Complex, Lodhi Road
                                      New Delhi 110 003
Background
1. The RTI request was filed on 24.9.07. The Appellant requested for the
following information:
 i) No. of members in the DAVP Advisory Board? What are the
facilities available to them? How they are selected and details about
their nomination?
 ii) How many have been empanelled in DAVP for the year 2006-
2007? How many applications were received and how many were
rejected? Reasons for the same
 iii) How many officers / staff are working for more than 3 years in
DAVP and why they are not transferred?
     iv)     Rules for transfer
     v)      How many complaints have been received against officers for
 the years 2005-06 and 2006-07 and what action has been taken
against them?
 Not getting any reply from the CPIO, the Appellant filed his first appeal
on 5.3.08. The CPIO replied on 23.4.08 giving pointwise information.
The CPIO once again wrote on 27.10.08 based on the Appellant’s letter
dt.17.9.08 giving further clarification. The Appellant filed his second
appeal before the CIC on 2.9.08
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 10, 2008.
3. Ms.Mattu J.P.Singh, Director & CPIO represented the Public Authority.
4. The Appellant Mr.Vinay Gupta was not present during the hearing.
Decision
5. The Respondent stated that the reply was sent to the Appellant on
23.4.08 providing all the information sought by him in his RTI
application dt.24.9.07. The Respondent further stated that some
clarification was provided on 27.10.08 in response to the second
appeal filed by the Appellant before the CIC. Since there is no
response from the Appellant, it is assumed that the Appellant is
satisfied with the information.
6. The Commission directs the CPIO to showcause as to why a penalty of
Rs.250/- per day (Maximum Rs.25000/-) not be levied on him/her for
not responding to the Appellant within the mandatory 30 day period.
7. Since there is no information to be provided, the appeal is disposed
off.
 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1. Mr.Vinay Gupta
BU-29, DDA Market
Pitampura
New Delhi 110 034
2. The CPIO
Directorate of Audio & Visual Publicity
M/o Information & Broadcasting
Soochana Bhawan
CGO Complex, Lodhi Road
New Delhi 110 003
3. The Appellate Authority – RTI
Directorate of Audio & Visual Publicity
M/o Information & Broadcasting
Soochana Bhawan
CGO Complex, Lodhi Road
New Delhi 110 003
4. Officer incharge, NIC
5. Press E Group, CIC