Central Information Commission Judgements

Mr.Chachayea vs Ut Of Andaman And Nicobar on 27 October, 2010

Central Information Commission
Mr.Chachayea vs Ut Of Andaman And Nicobar on 27 October, 2010
                            Central Information Commission
                         Complaint No.CIC/SM/C/2009/000820 
                   Right to Information Act­2005­Under Section (18)




                                                                   Dated: 27 October 2010


Name of the Complainant                 :    Shri Chachayea
                                             A&N State Olympic Associate,
                                             B­87, Top Floor, G.B. Pant Hospital Road, 
                                             Opp. Netaji Stadium, Port Blair.



Name of the Public Authority            :    CPIO, Andaman & Nicobar Islands,
                                             Port Management Board,
                                             Port Blair.



        On behalf of the Respondent, Shri Anand Chander Bose was present.

2. In our order dated 15 December 2009, we had directed the CPIO not 

only to provide the desired information by a certain date but also to explain the 

reasons for not providing any information to the complainant at the beginning. 

In   response   to   our   directions,   the   ACPIO   informed   the   Commission   on   5 

January 2010 that the desired information had been sent to the complainant. 

He had offered no explanation about the delay and, therefore, we had asked 

him to appear before us and explain the reasons.

3. Today,   during   the   hearing   through   videoconferencing,  the   CPIO   was 

present  in   the   Port   Blair   studio   of   the   NIC.   We   heard  he   submissions.  He 

submitted that the information sent to the complainant as above had returned 

undelivered by the postal authorities as the addressee was not found. About the 

delay, he submitted that the RTI application received in his office in the receipt 
CIC/SM/C/2009/000820 
section was never put up to him and he had never known about this application. 

Even if this is true, the CPIO must inform us who in his office was responsible 

for sitting over the application and not producing it to him so that he could have 

taken appropriate action in providing information to the complainant in time.

4. In the light of the above, we direct the CPIO to appear before us on the 

next  date   of  hearing  through  videoconferencing  (NIC   VC   Studio,   R.No.11,  

Ground Floor, Secretariat Complex, Old Pradesh Building, Port Blair –  

744   101.   Contact   Officer   ­   Mr.   Narasimha   Rao   &   Contact   No.   03192­

232733)  on   14   December   2010   at   11.30   a.m.   along   with   the   individual 

employee(s) responsible for not producing the RTI application to him when it 

had been filed on 30 October 2008. We will decide about the imposition of 

penalty in terms of Section 20(1) of the Right to Information (RTI) Act only after 

hearing the employee(s) concerned.

5. Notice be issued to the CPIO concerned for the next date of hearing.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar 

CIC/SM/C/2009/000820 
CIC/SM/C/2009/000820