Central Information Commission
CIC/OK/A/2007/0001149
Dated 16th November, 2009
Adjunct to the Order in the Case No.CIC/OK/A/2007/01149
dated 03.12.09 in the case of
Mr. Amarpal Singh
v/s.
Ministry of Information & Broadcasting
Hearing was held on 16.11.09
1. The Order given by the Commission on 03.12.07 in the above case is as
follows:
i) The Commission gives the Respondents 15 working days to provide
further clarifications demanded by the Respondents, if any. The case,
however, will be treated as finally closed in case there is no
communication from the Appellant by 20 December 2007.
ii) On going through the Respondent’s reply, the Commission noted that
there was a delay of nearly 20 days beyond the period stipulated for
the reply in the RTI-Act. The Commission, therefore, decided to issue a
Show Cause Notice as to why penalty should not be levied for this
delay under Section 20(1) of the RTI-Act.
2. The Complainant complained that the decision of the Commission was not
fully complied with by the Respondent.
3. The Complainant was present during the hearing.
4. The Public Authority was not present for the hearing.
Decision
5. The Commission directed the Complainant to hand over a list of missing
information to the Commission which he is still seeking from the Public
Authority. Accordingly, the Commission directs the PIO to provide the
missing information by 15th December, 2009. The list of missing
information provided by the Appellant on 16.11.09 to be enclosed
along with the order for the perusal of the CPIO.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Mr. Shri Amarpal Singh,
C/o Shri Uttam Singh
H.No.S-636, Street No.5,
School Block, Shakarpur,
Delhi.
2. The PIO
Directorate of Advert. & Visual Publicity
O/o the Director (A), Soochna Bhavan
CGO Complex, Lodhi Road
New Delhi
3. The Appellate Authority
Directorate of Advert. & Visual Publicity
Soochna Bhavan
CGO Complex, Lodhi Road
New Delhi
4. Officer in charge, NIC
5. Press E Group, CIC