Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000277SM
Right to Information Act2005Under Section (19)
Date of hearing : 22 July 2011
Date of decision : 22 July 2011
Name of the Appellant : Shri H.R. Chug,
65, State Bank Nagar,
Paschim Vihar,
New Delhi - 110 018.
Name of the Public Authority : CPIO, Central Information Commission
The Appellant was present in person.
On behalf of the Respondent, the following were present:
(i) Shri Tarun Kumar, Joint Secretary
(ii) Shri M.C. Sharma, CPIO
(iii) Shri K.L. Das, Deputy Registrar
(iv) Shri G. Subramanian, Under Secretary
Chief Information Commissioner : Shri Satyananda Mishra
2. Both the parties were present during the hearing and made their
submissions.
3. The Appellant had made a number of queries in his RTI application
regarding certain orders passed by the CIC in his own second appeal. The
CPIO had informed him about whatever the CIC had done in the matter.
CIC/SM/A/2010/000277SM
4. After hearing the submissions of both the parties, we also went through
the order passed by the CIC. In its order dated 20 July 2009 in the appeal
number CIC/LS/A/2009/000531 and complaint number CIC/LS/C/2009/000345
and 000462, the CIC had decided that the RTI application filed by the Appellant
may be treated as a complaint and consequential action taken thereon as per
law. It is quite obvious that the CIC had treated the RTI request filed by the
Appellant before the public authority concerned as not amounting to a request
for information but as a complaint against certain actions of the public authority.
All that he had ordered was that the public authority should treat his application
as a complaint and dispose it of in accordance with whatever law was
applicable in the matter. Thus, in the light of this, there is nothing that the CIC
or the CPIO of the CIC could do in this case.
5. The case is disposed off 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/SM/A/2010/000277SM