Central Information Commission Judgements

Mr.Amit Kumar vs Ministry Of Information And … on 29 December, 2010

Central Information Commission
Mr.Amit Kumar vs Ministry Of Information And … on 29 December, 2010
                           dsUnzh; lwpuk vk;ksx
                Central Information Commission
    Dyc Hkou] utnhd Mkd[kkuk /    / Club Building, Near Post Office
             iqjkuk ts­,u­; w- ifjlj / Old J.N.U. Campus
                            110067 / New Delhi - 110067
                ubZ fnYyh - 110067 
                                           *****
                                                                No. CIC/AD/C/2010/001221
                                                                Dated: December 29, 2010

                                     Mr. Amit Kumar
Name of the Complainant          :
                                     C/o Sh. Dineshwar Prasad Singh,
                                     Road No. 1,
                                     Rajiv Nagar, Distt- Patna,
                                     Bihar

Name of the Respondent           :   Public Information Officer
                                     Doordarshan Kendra,
                                     Mandi House
                                     New Delhi


                                           ORDER

The Commission has received a petition from Mr. Amit Kumar, Patna, Bihar
stating that his RTI-application of 30 July 2010 filed with the Doordarshan Kendra, New
Delhi, has not been responded to within the time limit prescribed under the RTI-Act, 2005.
A copy of his complaint is enclosed.

The Commission has decided to treat this petition as a Complaint under Section 18
of the RTI-Act, 2005, and hereby directs the Public Information Officer, N Railway, New
Delhi to provide the information sought by the Complainant by 15.03.2011. Even if the
information has already been provided, another set of the same to be supplied to the
Complainant in response to this Order. The Complainant may also be allowed inspection
of relevant files and be provided with attested copies of documents including file noting, if
required, keeping in view the provisions of Section 8(1) and (9) of the RTI Act, free of cost.
The Complainant may approach the Commission under Section 19(3) of the Act, if not
satisfied with the information. The Public Information Officer is also directed to report
compliance with the Order by 15.03.2011.

It appears that the PIO’s action attracts the penal provisions of Section 20(1).
Therefore, you are directed to send the following to the Commission by 15.03.2011 by
speed post or by hand.

i) A copy of the information sent to the complainant

ii) Your explanation for not supplying the information to the Complainant
within the mandated time period.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Mr. Amit Kumar
C/o Sh. Dineshwar Prasad Singh,
Road No. 1,
Rajiv Nagar, Distt- Patna,
Bihar

2. Public Information Officer
Doordarshan Kendra,
Mandi House
New Delhi

3. Officer in charge, NIC