Central Information Commission Judgements

Mr. Chatraram Deshbandhu vs Central Vigilance Commission on 8 June, 2011

Central Information Commission
Mr. Chatraram Deshbandhu vs Central Vigilance Commission on 8 June, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/C/2010/000119­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                                    8 June 2011


Date of decision                      :                                    8 June 2011



Name of the Complainant               :   Shri Chatram Desh Bandhu
                                          204, Sansi Colony, Baggi Khana,
                                          Ratannad, Jodhpur, Rajasthan.


Name of the Public Authority          :   CPIO, Central Vigilance Commission,
                                          Satarkta Bhawan, GPO Complex,
                                          Block A, INA, New Delhi - 110 023.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Prabhat Kumar, Director was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. This   case   was   fixed   for   hearing   through   video   conferencing.   The 

Complainant   was   present   in   the   Jodhpur   studio   of   the   NIC   while   the 

Respondent was present in our chamber. We heard their submissions.

3. The Complainant had sought some information regarding a complaint 

against some officials of the Desert Medicine Research Centre. It appears he 

did not receive the reply of the CPIO in which a sum of Rs. 224 had been 

demanded for providing 112 pages of information. Similarly, when the Appellate 

CIC/WB/C/2010/000119­SM
Authority disposed of the appeal filed by the Complainant, he had also referred 

to   the   need   for   payment   of   a   certain   amount   of   charge   for   getting   the 

information but that decision did not reach the Complainant either.

4. Today, during the hearing, the Complainant agreed to pay this amount 

for getting the information. He was advised about the exact authority in whose 

favour the amount should be sent. We, therefore, direct that the CPIO shall 

provide the entire information as desired within five working days of receiving 

the charges as above from the Complainant.

5. The complaint is disposed of accordingly.

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

(Satyananda Mishra)
Chief 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)
Deputy Registrar

CIC/WB/C/2010/000119­SM