Central Information Commission Judgements

Mr. Amirul Haque Chowdhury vs Food Corporation Of India on 24 November, 2008

Central Information Commission
Mr. Amirul Haque Chowdhury vs Food Corporation Of India on 24 November, 2008
       CENTRAL INFORMATION COMMISSION
                                                 Appeal No.3113/ICPB/2008
                                                    F. No. PBC/2008/00457
                                                        November 24, 2008

        In the matter of Right to Information Act, 2005 - Section 18

Appellant:        Mr. Amirul Haque Chowdhury

Public authority: Food Corporation of India
                  Area Manager & CPIO

FACTS

:

The appellant has sought information under RTI Act by his letter
dated 25.2.2008 addressed to District Manager, Food Corporation of India,
Cachar, Silchar (“FCI”) requesting for the particulars regarding how much
quantity of rice have been lifted from FCI, Silchar for the period from
January 2006 to January 2007. The appellant has stated in his application
that he will be paying the application fee at the time of receipt of reply. The
CPIO vide letter dated 17.3.2008 had informed the appellant that as per the
procedure laid down under the RTI Act he has to pay the fees along with
the application and he has requested the appellant to re-submit the
application after completing all formalities. Aggrieved with the said decision
of the CPIO the appellant made this complaint before the Commission on
29.3.2008 with a request that CPIO should be directed to provide
information and action should also be taken against CPIO for not providing
the information. Comments were called for vide letter dated 23.6.2008,
which was received from PIO on 14.7.2008. The CPIO has also endorsed
a copy of his comments to the appellant. The appellant has also submitted
his rejoinder on 25.8.2008. The Area Manager has once again requested
the appellant on 19.8.2008 indicating thereby unless the appellant deposits
the application fee his application will not be entertained.

DECISION:

2. I have gone through the RTI application and other replies received in
this connection. As per the RTI Act an appellant has to deposit an
application fee of Rs.10/- along with the application while requesting for
information under RTI Act. In case if the appellant is interested in any
information he is advised to deposit the requisite application fee
immediately along with the application to the FCI, District Office, Silchar.
On receipt of the application along with the fee, the CPIO will provide the
1
information as per the provisions of the Act. Or else, the appellant is not
entitled for any information. On the above line appeal is disposed of.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar

Address of parties :

1. Area Manager & CPIO, Food Corporation of India, District Office,
Steamerghat Road, Silchar-1

2. Mr. Amirul Haque Chowdhury, P.O. Berenga, Dist. Cachar, Assam.

2