Central Information Commission Judgements

Dr. Vishnu Swarup vs Govt. Of India Press on 24 November, 2009

Central Information Commission
Dr. Vishnu Swarup vs Govt. Of India Press on 24 November, 2009
        CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                      File No.CIC/WB/A/2008/01200/LS
                  Dr. Vishnu Swarup Vs Govt. of India Press

                                                   Dated : 24.11.2009
       Vide this Commission's decision dated 27.2.2009, the CPIO
was directed to allow appellant Dr. Vishnu Sawrup to carry out the
inspection of relevant records and also to provide him copies of
certain documents as per his request, in 04 weeks time. The appellant
filed a non-compliance complaint before this Commission. Hence,
notice was issued to the CPIO to explain why penal action should not
be taken against him.
2.    Heard on 24.11.2009. Appellant not present. The public
authority is represented by Shri P.N. Srivastava, Manager, GIP,
Aligarh, holding additional charge of CPIO. He would submit that
the remaining information has since been provided to the appellant
and produces letter dated 12.9.2009 of Shri Anil Kumar, Dy. Director
(Admn) in this regard. This is perused
                             DECISION
3.     It is noted that the CPIO has taken about 08 months in
complying with this Commission's order, as against the prescribed
time of one month. This is not approved of. This Commission would
have liked to proceed against the CPIO but, Shri Srivastava states that
the old CPIO has since been transferred out and he (Shri Srivastava)
has joined as CPIO only recently. He also pleads that it took quite
some time to retrieve the relevant documents from the Ministry of
Urban Development.
4.     The explanation given by Shri Srivastava is not entirely
satisfactory. However, since he has joined as CPIO only recently, he
can not be personally held responsible for the delay. In the given
facts it would be appropriate to 'reprimand' Shri S.R. Bhadra former
CPIO, for delayed implementation of the Commission's order.
5.       The matter is decided accordingly.
                                                                          Sd/-
                                                                (M.L. Sharma)
                                             Central 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.
(K.L. Das)
Assistant Registrar
 Address of parties :-
1.

Shri P.N. Srivastava
Manager,
Govt. of India Press,
Nilokheri-132117 (Karnal) (Haryana)

2. Shri S.R. Bodar
Manager,
Govt of India Press,
Faridabad, Haryana.

3. Dr. Vishnu Swarup
Chief Medical Officer,
Govt. of India Press, Aligarh.