Central Information Commission Judgements

Mr.Vinod Kumar Dubey vs Ministry Of External Affairs on 4 March, 2011

Central Information Commission
Mr.Vinod Kumar Dubey vs Ministry Of External Affairs on 4 March, 2011
                                             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

                                                                     No. CIC/AD/C/2010/001324

                                                                          Dated : March 4, 2011

Name of the Complainant                  :           Shri Vinod Kumar Dubey
                                                     S/o Shri Vishvanath Dubey
                                                     Gram - Gaurjitpur
                                                     Post - Newas
                                                     Distt - Gorakhpur (UP)
Name of the Public  Authority            :           The Public Information  Officer
                                                     Regional Passport Office
                                                     Lucknow.
                                                     Lucknow (UP)
                                                       ORDER 
           The Commission has received a petition from Shri Vinod Kumar Dubey stating 
that his RTI­application of 2.6.2010 filed with the  PIO, Regional Passport Office, Lucknow 
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 RTI­Act, 2005, and hereby directs the Public Information Officer, Regional Passport 
Office,   Lucknow   to   provide  the   information  sought   by   the  Complainant   by    15.4.2011 
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 15.4.2011.

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  15.4.2011  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



CC:

1.

Shri Vinod Kumar Dubey
S/o Shri Vishvanath Dubey
Gram – Gaurjitpur
Post – Newas
Distt – Gorakhpur (UP)

2. The Public Information Officer
Regional Passport Officer
Regional Passport Office
Lucknow (UP)

3. Officer Incharge, NIC