Central Information Commission Judgements

Mr.Anup Kumar Dutta vs Ministry Of Agriculture on 17 October, 2011

Central Information Commission
Mr.Anup Kumar Dutta vs Ministry Of Agriculture on 17 October, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                         Case No. CIC/SS/C/2011/000542

Name of Complainant                   :       Mr. Anup Kr. Dutta

Name of Respondent                    :       Directorate of Animal Husbandry &
                                              Veterinary Services

                                          ORDER

The Commission has received a complaint dated 15.6.2011 from Mr. Anup Kr.
Dutta u/s 18 of the RTI Act, 2005, against the Directorate of Animal Husbandry &
Veterinary Services for deemed refusal to his RTI request dated Nil.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act,
viz., complaints and appeals, this case is remitted to CPIO, Directorate of Animal
Husbandry & Veterinary Services, Port Blair (along with copy of appeal and RTI-request),
with the following directions:

(i) In case no reply has been given by CPIO to the Complainant to his RTI-

request CPIO should furnish a reply to the Complainant within two weeks
of receipt of this order.

(ii) In case CPIO has already given a reply to the Complainant in the matter,
he should furnish a copy of his reply to the Complainant within one week
of receipt of this order.

(iii) CPIO should invariably indicate to the Complainant the name and address
of the 1st Appellate Authority, before whom the Complainant can file first-
appeal, if any.

3. In case the Complainant is not satisfied with the reply received from CPIO, he,
under section 19(1) of the RTI Act, may within the time prescribed, file his first-appeal
before the Appellate Authority (AA).

4. On receipt of the first appeal from the petitioner as per the above directions, AA
should dispose of the appeal within the period stipulated in the RTI Act.

5. In case the Complainant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission, under
section 19(3), along with appeal u/s 18, if any, within the prescribed time limit.

No.CIC/SS/C/2011/000542

The appeal/complaint is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
17.10.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Mr. Anup Kr. Dutta,
C/o State BMS Office,
BJP Bhawan,
Middle Point,
Port Blair, Andaman.

2. The C.P.I.O.,
Directorate of Animal Husbandry & Veterinary Services,
Anaman & Nicobar Islands,
Port Blair.