CENTRAL INFORMATION COMMISSION
Complaint No CIC/WB/C/2007/00594 dated 18.11.2007
Right to Information Act 2005-Section 18
Appellant: Mr. H. G. Arora
Respondent: Central Bureau of Investigation (CBI), New Delhi.
Decision
The Commission has received a Complaint from Shri Mr. H. G. Arora of
Yusuf Sarai, New Delhi that his request under RTI Act, 2005 submitted to Central
Public Information Officer, Central Bureau of Investigation, New Delhi has not
been responded to, even though the same was duly submitted along with the
requisite fee dated 03-07-2007.
Admitting the Complaint of Shri Arora under Section 18 (1) (b) of the RTI
Act, 2005, the Commission issued a notice to the CPIO, CBI, New Delhi for
furnishing comments on the complaint filed by Shri Arora. In response,
comments were received from the Asstt. Inspr. Genl. (Policy)-II, Policy Division,
Vigilance Cell, CBI, New Delhi in which the Commission has been informed that
the application of the complainant received on 13.7.’07 had duly been responded
to on 9.8.’07 and SP, CBI (ACU.II) had provided information. Similarly an
application of 8.8.’07 forwarding the same request of 3.7.’07 was duly responded
to on 24.8.’07. We have also been informed that the details of First Appellate
Authority in the CBI had been provided to the complainant for filing an appeal if
the information so provided did not satisfy him. But there has been no appeal.
Moreover, no rejoinder has been received from the complainant on the
comments submitted by the CPIO, CBI as he had been advised to do through the
notice issued by the Commission. But there is no endorsement on the response
received from AIG (Policy II) that would indicate that a copy was indeed sent to
complainant Shri Arora as we had directed.
1
It seems from the perusal of the facts available on the record that
appellant Shri Arora has now received the information that he has sought.
A copy of the report received from AIG (Policy)-II will now be sent along with this
Decision Notice to Shri Arora, endorsing the advice that if he is not satisfied with
the information provided he may move an appeal under Sub-Section (1) of Sec
19 to the first appellate authority Shri Rakesh Aggarwal DIG, CBI ACU II, 8th
Floor Block No.3 CGO Complex, New Delhi If still not satisfied with the
information provided on his 1st appeal, appellant Shri H. G. Arora will be free to
move a 2nd appeal before us as per Sec 19 (3).
Announced. Notice of this decision be given free of cost to the parties.
(Wajahat Habibullah)
Chief Information Commissioner)
28-04-2009
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.
(PK Shreyaskar)
Jt. Registrar
28-04-2009
2