Central Information Commission Judgements

Mr.Vikas Bhat vs Ut Of Pondicherry on 29 November, 2010

Central Information Commission
Mr.Vikas Bhat vs Ut Of Pondicherry on 29 November, 2010
                    Central Information Commission
                Room No. 5, Club Building, Near Post Office
                 Old J.N.U. Campus, New Delhi - 110067
                 Web: www.cic.gov.in Tel No: 26161997

                                                   Case No. CIC/SS/C/2010/000586


       Name of Complainant                   :Shri  Vikas Bhat

       Name of Respondent                    : Pondicherry University

                                    ORDER

Shri Vikas Bhat, the Complainant had filed an RTI application 
dated   14.07.2010   seeking   certain   information   from   the   PIO   of 
Pondicherry University. Aggrieved with the reply of the CPIO, he 
has   filed   the   present   complaint   before   the   Commission.   Prima­
facie it appears that the Complainant has not utilized the scope of 
filing an appeal before the First Appellate Authority. The matter is, 
therefore,   forwarded   to   the   First   Appellate   Authority   of   the 
respondent   to   dispose   of   the   case   by   considering   it   as   a   first 
appeal within the stipulated period under the RTI Act, 2005. A copy 
of the complaint is enclosed. The Complainant is at liberty to file a 
second appeal afresh before the Commission if he is not satisfied 
with the decision of the First Appellate Authority.

The matter is disposed of accordingly.  

Sd/­
(Sushma Singh)
Information Commissioner
29.11.2010

1
Case No. CIC/SS/C/2010/000586

Authenticated true copy:

(S. Padmanabha)
U.S. & Deputy Registrar

Address of the parties:

Shri Vikas Bhat,
‘Samridhi’ Budoli – Post,
(Via) Mani-574253
Bantwal Taluk,
D.K. Distt., Karnataka-574253.

Dr. S. Maniyannan,
Dy. Registrar & PIO,
(DDE Exam.)
Pondicherry University,
Kalapet, Pondicherry-605014.

The Appellate Authority (RTI)
Pondicherry University,
Kalapet, Pondicherry-605014.

2