Central Information Commission, New Delhi
File No.CIC/WB/C/2010/000142SM
Right to Information Act2005Under Section (19)
Date of hearing : 19 January 2011
Date of decision : 19 January 2011
Name of the Complainant : Shri Nitesh Kumar Tripathi
R.No. 101, Boys Hostel,
RIMS & R Saifai, Etawah, U.P.
Name of the Public Authority : CPIO, President's Secretariat,
Rashtrapati Bhavan,
New Delhi - 110 004.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri J.G. Subramanian, APIO/US was
present.
Chief Information Commissioner : Shri Satyananda Mishra
2. The case was heard through video conferencing. In spite of notice, the
Appellant was not present. The Respondent was present in our chamber and
made his submissions.
3. The Appellant had wanted to know about the procedure for getting an
appointment with the President of India. He had also wanted to know if there
was any fund in the office of the President from which assistance could be
CIC/WB/C/2010/000142SM
given to a citizen. Not receiving any reply from the CPIO, he had preferred an
appeal. The Appellate Authority had observed that the original RTI application
was not found to have been received by the CPIO in the first place.
4. Since the original application had not been received, we cannot fault the
CPIO for not providing any information. A copy of the RTI application was
handed over to the Respondent during the hearing. We now direct that the
CPIO must provide the desired information on this RTI application to the
Appellant within 10 working days from the receipt of this order.
5. The appeal is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief 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)
Deputy Registrar
CIC/WB/C/2010/000142SM