Central Information Commission Judgements

Mr.Harinder Dhingra vs Ministry Of Corporate Affairs on 18 July, 2011

Central Information Commission
Mr.Harinder Dhingra vs Ministry Of Corporate Affairs on 18 July, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000220

Name of Appellant                      :       Mr. Harinder Dhingra

Name of Respondent                     :       Export Credit Guarantee Corporation Ltd.

                                           ORDER

The Commission has received an appeal dated 13.1.2011 from Mr. Harinder
Dhingra u/s 18 of the RTI Act, 2005, against the Export Credit Guarantee Corporation Ltd.,
Mumbai for deemed refusal to his RTI request dated 1.11.2010 and first appeal dated
7.12.2010.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act,
viz., complaints and appeals, this case is remitted to CPIO, Export Credit Guarantee
Corporation Ltd., Mumbi (along with copy of appeal and RTI-request), with the following
directions:

(i) In case no reply has been given by CPIO to the Appellant to his RTI-

request dated 1.11.2010, CPIO should furnish a reply to the Appellant
within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Appellant in the matter, he
should furnish a copy of his reply to the Appellant within one week of
receipt of this order.

(iii) CPIO should invariably indicate to the Appellant the name and address of
the 1st Appellate Authority, before whom the Appellant can file first-appeal,
if any.

3. In case the Appellant is not satisfied with the reply received from CPIO, he, under
section 19(1) of the RTI Act, may within the time prescribed, file his first-appeal before the
Appellate Authority (AA).

4. On receipt of the first appeal from the petitioner as per the above directions, AA
should dispose of the appeal within the period stipulated in the RTI Act.

5. In case the Appellant is not satisfied with the decision of First Appellate Authority,
he is at liberty to file a second appeal afresh before the Commission, under section 19(3),
along with appeal u/s 18, if any, within the prescribed time limit.

CIC/SS/A/2011/000220

The appeal is disposed of with above directions.

(Sushma Singh)
Information Commissioner
18.7.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Copy to:

1. Mr. Harinder Dhngra,
D4A/7 DLF Phase-1,
Gurgaon – 122002.

2. The C.P.I.O.,
Export Credit Guarantee Corporation Ltd.,
Express Towers, 10th floor,
Nariman Point,
Mumbai – 400021.

3. The First Appellate Authority,
Export Credit Guarantee Corporation Ltd.,
Express Towers, 10th floor,
Nariman Point,
Mumbai – 400021.