Central Information Commission Judgements

Mr.Chandi Ram vs Food Corporation Of India on 18 October, 2011

Central Information Commission
Mr.Chandi Ram vs Food Corporation Of India on 18 October, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                     Case No. CIC/SS/A/2011/001411

Name of Appellant                      :       Mr. Chandi Ram

Name of Respondent                     :       Food Corporation of India

                                           ORDER

The Commission has received an appeal dated 5.2.2011 from Mr. Chandi Ram u/s
18 of the RTI Act, 2005, against Food Corporation of India for deemed refusal to his RTI
request dated 11.3.2011 and first appeal dated 26.4.2011.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act,
viz., complaints and appeals, this case is remitted to CPIO, Food Corporation of India,
Panchkula (along with copy of appeal and RTI-request), with the following directions:

(i) In case no reply has been given by CPIO to the Appellant to his RTI-

request dated 11.3.2011, CPIO should furnish a reply to the Appellant
within two weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Appellant in the matter, he
should furnish a copy of his reply to the Appellant within one week of
receipt of this order.

(iii) CPIO should invariably indicate to the Appellant the name and address of
the 1st Appellate Authority, before whom the Appellant can file first-appeal,
if any.

3. In case the Appellant is not satisfied with the reply received from CPIO, he, under
section 19(1) of the RTI Act, may within the time prescribed, file his first-appeal before the
Appellate Authority (AA).

4. On receipt of the first appeal from the petitioner as per the above directions, AA
should dispose of the appeal within the period stipulated in the RTI Act.

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.

CIC/SS/A/2011/001411

The appeal is disposed of with above directions.

(Sushma Singh)
Information Commissioner
17.10.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Copy to:

1. Mr. Chandi Ram,
Village Uchana Khurd,
Tehsil Narwana,
Distt. Jind, Haryana.

2. The C.P.I.O.,
Food Corporation of India,
Regional Office: Haryana,
Bay No.29-32, Sector-4,
Panchkula-134112.

3. The First Appellate Authority,
Food Corporation of India,
Regional Office: Haryana,
Bay No.29-32, Sector-4,
Panchkula-134112.