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
                       ubZ fnYyh  110067 / New Delhi - 110067
                                           (Ph:  01126160943)
                                               *****
                                                                   No.CIC/SM/C/2010/001047
                                                                                                   
                                                                        Dated: 29 November 2010
 Name of the Complainant                    :     Shri Arun Marudhavanan
                                                  M.B.36, Aberdeen Bazeer,
                                                  Port Blair, Andaman.
 Name of the Public Authority               :     The Appellate Authority 
                                                  Assistant Commission, Head Quarter,
                                                  O/o. the Deputy Commissioner,
                                                  Car Nicobar, Nicobar District.
                                                ORDER
Shri Arun Marudharanan of Port Blair has complained to the Central
Information Commission that he received no reply/information from the Branch
Manager/Central Public Information Officer although he had filed his RTI
application on 30 August 2010. A copy each of the RTIapplication and the
complaint are enclosed for ready reference.
2. It is noted that the Complainant did not have an opportunity to go to the
Appellate Authority and has directly approached the Commission with his
complaint. In exercise of powers vested under Section 18(1) of the Right to
Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 
allegations made by the Complainant and after giving him an opportunity of 
hearing, to pass an appropriate order with a view to ensuring that the desired
information is provided to the Complainant without any further loss of time.
3. We also direct the Appellate Authority to obtain the explanation of the
Branch Manager/CPIO in writing for not providing the information in time and to
forward the same to us along with his comments before 29 December 2010.
We will decide on the imposition of penalty on the Branch Manager/CPIO in
terms of Section 20(1) of the Right to Information (RTI) Act thereafter.
4. In case the Complainant is not satisfied with the orders of the Appellate
Authority, he is free to approach this Commission again in second appeal.
5. The Commission ordered accordingly.
 (Satyananda Mishra)
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.
 (Vijay Bhalla)
Assistant Registrar