Central Information Commission Judgements

Mr. S C Maria Leo vs Central Information Commission on 19 May, 2011

Central Information Commission
Mr. S C Maria Leo vs Central Information Commission on 19 May, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2009/000817­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                     19 May 2011


Date of decision                      :                                     19 May 2011



Name of the Appellant                 :   Shri S C Maria Leo
                                          Confidential Assistant, Sr. DSC/RPF 
                                          Office,
                                          South Wester Railway, Bangaluru - 560 
                                          023.


Name of the Public Authority          :   CPIO, Central Information Commission,
                                          2nd Floor, B Wing, August Kranti Bhawan,
                                          Bhikaji Cama Place, New Delhi.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Smt. Anita Gupta, FAA,
        (ii)    Shri G. Subramanian, U.S.
        (iii)   Shri M.C. Sharma, CPIO



Chief Information Commissioner                 :      Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Bangalore studio of the NIC while the Respondents were present 

in our chamber. We heard their submissions.

CIC/WB/A/2009/000817­SM

3. The   Appellant   had   sought   some   information   regarding   a   number   of 

complaints and appeals he had filed before the CIC. Although the CPIO had 

informed him about the status of those, the Appellant submitted that two of his 

complaints seemed to have been misplaced by the Commission as the CPIO 

had   not   made   any   reference   to   those   in   his   reply.   He   pleaded   that   those 

complaints should be traced and appropriate action taken.

4. After carefully considering the facts of the case and especially in view of 

the fact that the CIC had sent acknowledgement on receipt of those complaints, 

now claimed as untraceable, we would like the CPIO to mount a fresh search 

for those missing complaints and, if found, to place those before the Information 

Commissioner concerned for further necessary action. We direct the CPIO to 

look for these complaints and intimate the Appellant about the outcome of his 

search   within   10   working   days   from   the   receipt   of   this   order.   In   case,   the 

complaints   are   not   traceable   for   any   reason,   the   CPIO   shall   inform   the 

Appellant accordingly.

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.

CIC/WB/A/2009/000817­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2009/000817­SM