Central Information Commission Judgements

Mr. Dalbir Singh vs Central Information Commission on 31 March, 2011

Central Information Commission
Mr. Dalbir Singh vs Central Information Commission on 31 March, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000492­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                        :                                   31 March 2011


Date of decision                       :                                   31 March 2011



Name of the Appellant                  :   Shri Dalveer Singh
                                           S/o. Shri Dhaniram,
                                           Vill & Post - Mohna,
                                           Tehsil Ballabgarh,
                                           Distt - Faridabad, Haryana.


Name of the Public Authority           :   CPIO, Central Information Commission,
                                           2nd Floor, B Wing, August Kranti Bhawan,
                                           Bhikaji Cama Place, New Delhi.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­

(i) Shri D.C. Singh, Deputy Registrar & CPIO,

(ii) Shri M.C. Sharma, Nodal CPIO

(iii) Shri Tarun Kumar, AA

Chief Information Commissioner : Shri Satyananda Mishra

2. The   Appellant   was   not   present   in   spite   of   notice.   We   heard   the 

Respondents.

3. The Appellant had raised a number of queries regarding the procedure 

CIC/WB/A/2010/000492­SM
followed in the CIC in sending notice et cetera on second appeal in general and 

about and an appeal in particular. The CPIO had provided him with the desired 

information against all his queries. The Appellate Authority had also endorsed 

the decision of the CPIO.

4. In the second appeal before the Commission, the Appellant has alleged 

that  the   information  provided  is  both   incorrect  and   was  provided  late.  After 

carefully considering the contents of the RTI application and the reply given by 

the CPIO, we do not find anything wrong in the information already provided. 

Besides,   the   slight   delay   of   a   couple   of   days   in   replying   to   the   Appellant 

appears to be reasonable in the circumstances that the CPIO concerned had to 

search for the information out of the huge number of appeals received in the 

Commission from time to time. However, we would like to advise the CPIO to 

be more careful in future and to stick to the timelines stipulated in the Right to 

Information (RTI) Act.

5. There   is   nothing   more   to   be   done   in   the   case.   It   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.

CIC/WB/A/2010/000492­SM
(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000492­SM