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: 30.11.2010
Proceeding in Complaint No. CIC/AT/C/2010/000920
Present: Shri A.N. Tiwari,, Chief Information Commissioner
Complainant: Prof. Akham Biradhwaja Singh
Respondents: Ministry of Law & Justice
Prof. Akham Biradhwaja Singh of Manipur has filed this complaint dated
6.7.2010 before the Commission against the decision of CPIO, Ministry of Law &
Justice, Department of Justice, New Delhi, for providing incomplete information
relating to his RTI-request dated 13.1.2010.
2 Perused papers submitted by the complainant, it is observed that complainant’s
RTI request dated 13.1.2010 was replied to by CPIO, Department of Justice, New
Delhi vide letter No. 22/DS(J)/2010-RTI dated 8.4.2010.
3. The complainant preferred his first-appeal on 3.5.2010 before AA, Ministry of
Law & Justice, Department of Justice, New Delhi, 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 Shri Ramesh Abhishek, Joint
Secretary & AA, Ministry of Law & Justice, Department of Justice, Jaisalmer House,
26, Man Singh Road, New Delhi-110011 (enclosing therewith a copy of complaint),
with the following directions:
i) In case the first appeal dated 3.5.2010 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