Central Information Commission Judgements

Mr.Arun Kumar vs Ministry Of Information And … on 31 December, 2010

Central Information Commission
Mr.Arun Kumar vs Ministry Of Information And … on 31 December, 2010
                                     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/2010/001213

Dated : December 31, 2010

Name of the Complainant : Shri Arun Kumar
331/13, Mohit Nagar
Dehradun
Uttrakhand.

Name of the Public  Authority : The Public Information Officer
M/o Information  & Broadcasting
Shastri Bhawan 
New Delhi.

 ORDER 

           The Commission has received a petition from  Shri Arun Kumar stating that his 
RTI­application of 12.9.2009 filed with the  PIO, M/o I&B, Shastri Bhawan, New Delhi 
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,  M/o Information & 
Broadcasting,     New   Delhi   to   provide   the   information   sought   by   the   Complainant   by 
15.2.2011  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 15.2.2011.

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  15.2.2011  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

1. Shri Arun Kumar
331/13, Mohit Nagar
Dehradun
Uttarakhand.

2. The Public Information Officer 
Secretary, M/o Information & Broadcasting
Shastri Bhwan
New Delhi.

3. Officer Incharge, NIC