Central Information Commission Judgements

Mr. Ashwani Kumar vs President’S Secretariat on 28 May, 2010

Central Information Commission
Mr. Ashwani Kumar vs President’S Secretariat on 28 May, 2010
                      CENTRAL INFORMATION COMMISSION
                        Complaint No- CIC/WB/C/2009/000297
                       Right to Information Act- Section 18

Complainant: Shri Ashwini Kumar
Respondent: President's Secretariat
                          Decision announced 28.5.'10


Facts

The Commission has received a complaint from Shri Ashwini Kumar of
Dilshad Colony, New Delhi that his request dated 20.04.2009 under RTI Act, 2005
submitted to Central Public Information Officer, President’s Secretariat, Rashtrapati
Bhawan, New Delhi seeking status of action taken report on two reports submitted by
UP Police in connection with a named FIR, if any, and its outcome, has not been
responded to, even though the same were duly submitted with requisite fees.

The Commission has decided to admit Shri Ashwini Kumar’s complaint u/s
18(1) (b) of the Act. The Commission on 27.04.10 issued notice for comments to the
CPIO, President’s Secretariat, Rashtrapati Bhawan, New Delhi which has not been
responded to. Since the CPIO has not responded within 10 working days it may be
presumed that he has nothing to say in the matter.

Decision Notice

The Commission hereby directs CPIO Shri Faiz Ahmed Kidwai, President’s
Secretariat, Rashtrapati Bhawan, New Delhi to respond to the request for information
within 15 working days from the date of receipt of this decision to complainant Shri
Ashwini Kumar.

The CPIO, President’s Secretariat, Rashtrapati Bhawan, New Delhi is directed
to show cause as to why a penalty of Rs 250/- per day from the date information fell
due i.e. 20.05.2009 to the date when the information is actually supplied, not
exceeding Rs 25000 should not be imposed on him under Section 20(1) of the RTI
Act. The CPIO may submit his written submission to this commission on or before
15.06.’10, failing which this Commission will proceed as necessary in accordance
with Sec 20 of the Act.

Announced this twenty-eighth day of May in open chamber. Notice of this
Decision be given free of cost to the parties.

Wajahat Habibullah
Chief Information Commissioner
28.5.’10

Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of this
Commission.

Pankaj K. P. Shreyaskar
Joint Registrar.

28.5.’10