Central Information Commission Judgements

Mr.Vishal V Ruke vs Department Of Shipping on 20 December, 2010

Central Information Commission
Mr.Vishal V Ruke vs Department Of Shipping on 20 December, 2010
                                dUs nzh; lp
                                          w uk vk;kx
                                                   s
                           Central Information Commission
                             2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                         vxLr ØkfUr Hkou / August Kranti Bhavan
                          Hkhdkth dkek Iysl/ Bhikaji Cama Place
                         ubZ fnYyh - 110066 / New Delhi - 110066

                                                                    Dated: 20.12.2010

               Proceeding in Complaint No. CIC/AT/C/2010/000939

              Present: Shri A.N. Tiwari,, Chief Information Commissioner

Complainant:           Shri Vishal V. Ruke
Respondents:           Ministry of Shipping

Shri Vishal V. Ruke of Mumbai has filed this complaint dated 19.7.2010
before the Commission against Ministry of Shipping, Department of Shipping,
Mumbai, stating that the AA has not decided his first-appeal dated 31.3.2010, relating
to his RTI-request dated 10.12.2009.

2 Perused papers submitted by the complainant, it is observed that
complainant’s RTI request dated 10.12.2009 was replied to by Deputy Shipping
Master & PIO, Department of Shipping, Mumbai vide letter No. 51(E)/1/97/112 dated
8.1.2010.

3. The complainant preferred his first-appeal on 31.3.2010 before AA, Ministry
of Shipping, Department of Shipping, Mumbai, which has not been decided by AA.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act,
viz., appeals and complaints, the matter is remitted to AA, Ministry of Shipping,
Department of Shipping, NOU Bhavan, 10, Ramjibhai Kamani Marg, Ballard Estate,
Mumbai-400001 (enclosing herewith a copy of complaint), with the following
directions:

i) In case the first appeal dated 31.3.2010 not been disposed of by AA, he
should dispose of the first appeal by passing a speaking order in the matter,
within 2 weeks of receipt of this order.

ii) In case AA has already disposed of the first-appeal, he should furnish a copy
of his order to the complainant within 1 week of receipt of this order.

iii) A copy of First Appellate Order should also be endorsed to the Commission.

5. In case the complainant still feels aggrieved by the decision of AA, he shall be
free to approach the Commission in second appeal under Section 19(3), along with
complaint under Section 18, if any, within the prescribed time limit.

6. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Chief Information Commissioner