Central Information Commission Judgements

Mr.Chandan Kumar vs Ministry Of Corporate Affairs on 15 July, 2011

Central Information Commission
Mr.Chandan Kumar vs Ministry Of Corporate Affairs on 15 July, 2011
                            Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                                   Case No. CIC/SS/A/2011/000667

        Name of Appellant                       :       Sh. Chandan Kumar 



        Name of Respondent                      :       CPIO / FAA, M/o Corporate Affairs

O/o Registrar of Companies, NCT of Delhi
& Haryana, Nehru Place, New Delhi

The Commission has received an appeal dated 15.01.2011 from                       Sh. 
Chandan Kumar, u/s 18 of the RTI Act, 2005, against the M/o Corporate Affairs, NCT of 
Delhi & Haryana, Nehru Place, New Delhi stating that the first appellate authority has 
not   decided   his   first   appeal   dated   1.11.2010   pertaining   to   his   RTI   request   dated 
14.10.2010.

2. Perused the documents submitted by the Appellant.  It is observed that appellant’s 
RTI request dated 14.12.2010 was replied to by the                             M/o Corporate 
Affairs,   NCT   of   Delhi   &   Haryana,   Nehru   Place,   New   Delhi   vide   letter   No. 
RTI/2010/MISC/1174­1174 dated 2.12.2010.

3. The appellant filed his first appeal on 1.11.2010 before the AA, M/o Corporate 
Affairs, NCT of Delhi & Haryana, Nehru Place, New Delhi, which was not decided by 
AA.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, 
viz., appeal and complaints, the matter is remitted to AA, M M/o Corporate Affairs, NCT 
of Delhi & Haryana, Nehru Place, New Delhi (along with a copy of complaint), with the 
following directions:

i) In case the first appeal dated 1.11.2010 not been disposed of by AA he 
should dispose of the first appeal by passing a speaking order, after hearing the parties in 
the matter, within two weeks of receipt of this order.

ii) In case AA has already disposed of the first appeal, he should furnish a 
copy of his order to the appellant within one week of receipt of this order.

iii) A copy of first appellate authority order should also be endorsed to the 
Commission.

[

5. In case the appellant 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.

The appeal is disposed of with above directions.

 

(Sushma Singh) 
                                                                          Information Commissioner 
15.07.2011

 

Authenticated true copy

(K. K. Sharma)
OSD & Dy. Registrar
 Copy to:

1. Sh. Chandan Kumar

Kulty College Road

Vivekanand Palli

Post & Place, Kulty

Dist. Vardhman, 

West Bengal­713343

2. The Public Information Officer

M/o Corporate Affairs, 
NCT of Delhi & Haryana, 

4th Floor,, IFCI Tower, 

61, Nehru Place, 

New Delhi­110019

3. The First Appellate Authority

M/o Corporate Affairs, 

NCT of Delhi & Haryana, 

4th Floor,, IFCI Tower, 

61, Nehru Place, 

New Delhi­110019