Central Information Commission Judgements

Mr.Anshu Kumar vs Ministry Of External Affairs on 7 March, 2011

Central Information Commission
Mr.Anshu Kumar vs Ministry Of External Affairs on 7 March, 2011
                                             dsUnzh; lwpuk vk;ksx
                         Central Information Commission
                   Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                             iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                            ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                     *****

No. CIC/AD/C/2010/001350

Dated : March 7,  2011

Name of the Complainant : Shri Anshu Kumar, Advocate
23/7/12­A, Kidwai Nagar
Vidya Clinic allapur
Allahabad   (UP)

Name of the Public  Authority : The Public Information Officer/
Deputy Secretary
M/o External Affairs
South Block
New Delhi – 110011.

 ORDER 

          The Commission has received a petition from  Shri Anshu Kumar , stating that his 
RTI­application of 21.8.2010 filed with the PIO/ Deputy Secretary has not been responded 
to within the time limit prescribed under the RTI­Act, 2005.   A copy of his complaint is 
enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 
of the RTI­Act, 2005, and hereby directs the Public Information Officer, Ministry of External 
Affairs, South Block, New Delhi to provide the information sought by the Complainant by 
15.4.2011  Even if the information has already been provided, another set of the same to 
be supplied to the Complainant in response to this Order.  The Complainant may also be 
allowed inspection of relevant files and be provided with attested copies of documents 
including file notings, if required, keeping in view the provisions of Section 8(1) and (9) of 
the RTI Act, free of cost.  The Complainant may approach the Commission under Section 
19(3) of the Act, if not satisfied with the information.  The Public Information Officer is also 
directed to report compliance with the Order by 15.4.2011.

3. It   appears  that  the  PIO’s  action  attracts  the  penal  provisions  of   Section  20(1). 
Therefore, you are directed to send the following to the Commission by  15.4.2011  by 
speed post or hand deliver.

i) A copy of the information sent to the complainant

ii) Your explanation for not supplying the information to the Complainant within 
the mandated time.

( Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

CC:

1. Shri Anshu Kumar
Advocate
23/7/12­A, Kidwai Nagar
Vidya Clinic, Allapur
Allahabad (UP)

2. The Public Information Officer
Ministry of External Affairs
South Block
New Delhi.

3. Officer Incharge, NIC