Central Information Commission Judgements

Mr.Dilip Kumarsingh vs Ministry Of Communications And … on 20 May, 2010

Central Information Commission
Mr.Dilip Kumarsingh vs Ministry Of Communications And … on 20 May, 2010
                             CENTRAL INFORMATION COMMISSION
                Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                  Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                            Complaint : No. CIC/AD/C/2009/000908-DS
                                                                                                     Dated:20/05/2010


Complainant                                          :         Shri Dilip Kumar Singh,

                                                               Muzaffarpur

Public Authority                                      :        Telephone Regulatory Authority of India,
                                                               New Delhi




                                                     ORDER

The Commission has received a petition from Shri Dilip Kumar Singh, stating that his
RTI-application of 21/09/2007 filed with the CPIO, Telephone Regulatory Authority of India,
Mahanagar Doorsanchar Bhawan, Jawahar Lal Nehru Marg, (Old Minto Road), New Delhi-
110002, has not been responded to within the time limit prescribed under the RTI-Act 2005. A
copy of his RTI-application is enclosed. Thereafter, the petitioner filed 1St Appeal before
Appellate Authority of Public Authority. From the perusal of documents on record, it is seen that
the same has not been adjudicated upon by the First Appellate Authority.

2. Under the circumstances, the commission has decided to treat this petition as a complaint
under Section 18 of the RTI-Act, 2005, and hereby directs the CPIO to take action as mandated
under the RTI-Act, 2005.

3. Since the PIO has failed to respond to the RTI-application mentioned above in time, he/she
is, therefore, required to send his/her explanation in writing by 18/06/2010 to show cause as to
why a penalty of Rs.25,000/-for delay in supply of information may not be levied upon him/her.
He/she should also appear before this Commission at the above address on 25/06/2010 at 03:45
pm along with all the relevant files/documents.

4. For this hearing, he/she may bring along with him/her other officials whose assistance has
been sought for replying to the RTI-application.

5. In case the complainant does not receive the desired information by 18/06/2010 in response
to the present order of the Commission, he may also be present during the hearing to be held on
25/06/2010 at 03:45 pm.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(Tarun Kumar)
Joint Secretary & Addl. Registrar

Copy to:-

1. Shri Dilip Kumar Singh,
Repura Rampur Balli,
Jaitpur State, Muzaffarpur,
Bihar-843123

2. The CPIO ,
Telephone Regulatory Authority of India,
Mahanagar Doorsanchar Bhawan,
Jawahar Lal Nehru Marg,
(Old Minto Road), New Delhi-110002,

3. The Appellate Authority,
Telephone Regulatory Authority of India,
Mahanagar Doorsanchar Bhawan,
Jawahar Lal Nehru Marg,
(Old Minto Road), New Delhi-110002,