Central Information Commission Judgements

Mr.Aseem Takyar vs Ministry Of Agriculture on 12 May, 2011

Central Information Commission
Mr.Aseem Takyar vs Ministry Of Agriculture on 12 May, 2011
                      Central Information Commission
                        2nd Floor, Room No. 305 B­Wing,
                               August Kranti Bhawan
                                Bhikaji Kama Place 
                                    New Delhi 

                                                         Case No. CIC/SS/A/2011/000149



       Name of Appellant                    :       Shri Aseem Takyar 
                                                    (The Appellant was not present)


       Name of Respondent            :      National Dairy Development Board 
                                                   (NDDB) 
                                                   Represented by: 
                                                   Mr. Anantha Padmanabhan 

       The matter was heard on       :      12.5.2011 


                                            ORDER

 

  The present appeal filed  by the Appellant,  Shri  Aseem Takyar  before the 
Commission is for issue of directions to the National Dairy Development Board to 
mention the particulars of the recipient of the prescribed RTI application fee on its 
website.  

  During the hearing the Respondent submit that they have reviewed the 
matter   and   hereby   undertake   and   declare   that   the   NDDB   would   put   the 
information as prayed by the Appellant in the present appeal i.e. particulars of the 
recipient of the prescribed fee on its website.

After hearing the Respondent, the Commission hereby directs the CPIO, 
NDDB to put the particulars of the recipient of the prescribed fee on their website 
immediately.  The Commission also observes that this action by the NDDB should 
have been taken by them suo moto under the provisions of the RTI.  Instead, they 
failed   to   comply   even   after   the   present   RTI   application   was   filed.     They   had 
agreed to do so only after the Appellant filed this appeal before the Commission. 
The Respondents are hereby cautioned to be more careful in future while replying 
to RTI application and to comply with the provisions of the RTI Act, 2005.  

  With these directions/observations, the matter is disposed of on the part of 
the Commission.

Sd/­
(Sushma Singh) 
                                                                       Information Commissioner 
12.05.2011

 Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Mr. Aseem Takyar,
 144, Phase­I, Udyog Vihar,
 Gurgaon, Haryana

2. The Public Information Officer, 
 National Dairy Development Board,
 Post Box No.40,
 Anand – 3889001.

3. The Appellate Authority, 
National Dairy Development Board,
 Post Box No.40,
 Anand – 388001.