Central Information Commission Judgements

Mr.A Khalid vs Ut Of Andaman And Nicobar on 17 January, 2011

Central Information Commission
Mr.A Khalid vs Ut Of Andaman And Nicobar on 17 January, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/000876
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                      :                             17 January 2011


Date of decision                     :                             17 January 2011


Name of the Appellant                :   Shri A Khalid
                                         Markazu Ssaquafathi Ssunniyya 
                                         Kanyapuram, Wimberly Gunj,
                                         South Andaman.


Name of the Public Authority         :   CPIO, O/o the Deputy Commissioner,
                                         Port Blair,
                                         A&N Isaland.


        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri Mohammad, CPIO was present.

Chief Information Commissioner : Shri Satyananda Mishra

Decision Notice

Appeal allowed

Elements of the decision:

Section 20 (1) ­ CPIO is directed to provide information – show 
cause notice.  

2. We heard this case through video conferencing. The Appellant was not 

present in spite of notice. The Respondent was present in the Port Blair studio 

of the NIC.

3. The Appellant had sought a number of information regarding the record 

CIC/SM/A/2010/000876
entry and sketch map furnished by Sri C Hassanair in support of his claim for 

holding the title of the land bearing survey number 169/P. Belatedly, the CPIO 

forwarded him the information received from the Tehsildar, Ferrargunj. The first 

appeal preferred by the Appellant does not seem to have been disposed off. In 

the   second  appeal,  the   Appellant  has  prayed  for  directions  to   the   CPIO  to 

provide him the desired information and to compensate him towards the costs 

and other incidentals.

4. After   hearing   the   submissions   of   the   Respondent   and   carefully 

considering  the   facts  of  the  case,  we  are  of  the  opinion  that  the   Appellant 

should   be   shown   the   relevant   records   in   this   regard   for   his   inspection. 

Therefore,   we   direct   the   CPIO   to   invite   the   Appellant   on   any   mutually 

convenient date within 15 working days from the receipt of this order and to 

show   him   all   the   relevant   records   in   this   regard   for   his   inspection.   After 

inspection, if he chooses to get the photocopies of some of the records, the 

CPIO shall provide the same free of cost.

5. In this case, the RTI application had been filed on 21 July 2009 while the 

CPIO had replied on 7 October 2009, obviously, nearly one and half months 

beyond the stipulated period of 30 days. If the CPIO does not have any valid 

explanation for this delay, he will be liable for imposition of penalty in terms of 

Section  20(1)  of  the  Right  to  Information  (RTI)  Act.  Before  deciding  on  the 

penalty, we would like to hear the explanation of the officer concerned. We, 

therefore,   direct   the   present   CPIO   to   forward   a   copy   of   this   order   to   the 

officer(s) concerned who had been responsible for the delay in this case to 

appear   before   us   through   video   conferencing  (NIC,   VC   Studio,   R.No.11,  

Ground   Floor,   Old   Pradesh   Building,   Port   Blair   –   744   101.   Contact  

Officer­Mr.   Narasimha   Rao   &   Contact   No.   03192­232733)  on   7   March  

2011 at 11.00 a.m. and explain the reasons for the delay. If they fail to appear 
CIC/SM/A/2010/000876
or offer any satisfactory explanation in the matter, we will proceed to impose 

penalty without giving any further opportunity of hearing.

6. The case is disposed of accordingly.

7. 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.

(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/000876