CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/000922
Appellant : Shri Jagdish Prasad
Public Authority : CPWD
(through Shri L.R. Gupta, Dy. Director (Admn)
& Shri S.K. Chadhha, SO)
Date of Hearing : 22.12.2009
Date of Decision : 22.12.2009
FACTS
:
By his RTI application dated 28.1.2009, the appellant had requested
for information on 07 paras regarding action taken on his representation.
This was responded to by CPIO vide letter dated 23.3.2009. The Appellate
Authority had disposed of the matter vide letter dated 5.6.2009.
Dissatisfied with the decisions of CPIO and AA, the appellant has filed the
present appeal.
2. Heard on 22.12.2009. Appellant present. The public authority is
represented by the officers named above. I have carefully perused the
para-wise response of Shri Gupta. I find that complete information has not
been provided to the appellant on some of the paras. To this, Shri Gupta
would respond that the representation submitted by the appellant is being
dealt with by the Vigilance Unit of CPWD and that information is required
to be obtained from them to respond to some of the paras.
DECISION
3. Shri Gupta is hereby directed to exercise his powers under section 5
(4) of the RTI Act and requisition requisite information from the Vigilance
Unit for onward transmission to the appellant in connection with the
relevant paras.
4. The order of the Commission may be complied with in 04 weeks
time.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed under
the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri L.R. Gupta
Dy. Director (Admn),
Central Public Works Departmetn (CPWD),
Nirman Bhawan, New Delhi-110001
2. Shri Jagdish Prasad
Qr No. 10/IV,
Central Excise & Customs Quarters,
Seminary Hills, Nagpur-440006