Central Information Commission Judgements

Mr.Kishore Chandrabiswal vs Ministry Of Information And … on 3 March, 2011

Central Information Commission
Mr.Kishore Chandrabiswal vs Ministry Of Information And … on 3 March, 2011
                                 ds U nz h ; lwp uk vk;ks x
                          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
                                                 *****

No.CIC/AD/C/2010/001346

Date : March 3, 2011

Name of the Complainant : Shri Kishore Chandra Biswal
C/o R.N.Panda
At:­Bhoi Street
PO – Jeypore
Koraput 764 001
Orissa

Name of the Public Authority : The  Public Information Officer
DG : AIR
Akashwani Bhawan
Parliament Street
New Delhi 110 001

ORDER   

            The Commission has received a petition from Shri Kishore Chandra Biswal, stating that his 
RTI­application of  6.8.10  filed with the  DG:AIR, New Delhi    has not been responded to within the 
time limit prescribed under the RTI­Act, 2005.  A copy of his complaint is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of the RTI­
Act, 2005, and hereby directs the PIO, DG:AIR, New Delhi to provide the information sought by the 
Complainant by 15.4.11.  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 notings, 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 
15.4.11

3. 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  15.4.11  by speed post or 
hand deliver.

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.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Copy to:

1. Shri Kishore Chandra Biswal
C/o R.N.Panda
At:­Bhoi Street
PO – Jeypore
Koraput 764 001
Orissa

2. The  Public Information Officer
DG : AIR
Akashwani Bhawan
Parliament Street
New Delhi 110 001

3. Officer in charge, NIC