ds U nz h ; lwp uk vk;ks x
Central Information Commission
Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
ubZ fnYyh 110067 / New Delhi - 110067
F.No.CIC/AD/C/2011/000253 Dated : 30.5.2011
Complainant : Shri Haqiqat Singh
S/o Shri Hazara Singh
H.No.8, ST No.1
Vill - Mohalli, Teh+Distt - SAS Nagar.
Respondents : The Public Information Officer
PGIMER
Sector – 12
Chandigarh.
Commission has received a complaint petition dated 3.12.2010 from Shri
Haqiqat Singh against the PIO, PGIMER, Chandigarh under Section 18 of the
Right to Information Act, regarding deemed refusal of his RTI request dated
23.10.2010.
2. In order to avoid multiple proceedings under section 18 and 19 of the RTI
Act, viz., appeals and complaints, it is directed as follows:
i) Directions to CPIO PGIMER, Chandigarh is directed as follows:
a) In case no reply has been given by CPIO to the complainant to his
RTI request dated 23.10.2010 CPIO should furnish a reply to the
complainant within 1 week of receipt of this order.
b) In case CPIO has already given a reply to the complainant in the matter,
he should furnish a copy of his reply to the complainant within 1 week
of receipt of this order.
c) CPIO should invariably indicate to the complainant the name and the
address of the 1st Appellate Authority, before whom the appellant can file
first appeal, if any.
ii) Directions to Petitioner :
(a) If the complainant is aggrieved with the reply received from CPIO,
he, under section 19(1) of the RTI Act, may within the time prescribed
file his first appeal before the 1st AA, who would dispose of the appeal
under the relevant provisions of RTI Act.
(b) If the complainant is still aggrieved with the decision of AA, he may
approach the Commission in 2nd appeal under section 19(3) along with
the complaint u/s 18, if any, within the prescribed time limit.
iii) Directions to AA : On receipt of the 1st appeal from the petitioner as
per the above directions, AA should dispose of the appeal within the period
stipulated in the RTI Act.
3. With the above directions, the matter is closed at the Commission’s end.
4. Issued with the approval of Information Commissioner, Mrs. Annapurna
Dixit.
(G.Subramanian)
Deputy Registrar
Copy to:
1. Shri Haqiqat Singh
S/o Shri Hazara Singh
H.No.8, ST No.1
Vill – Mohalli, Teh+Distt – SAS Nagar.
2. The Public Information Officer
PGIMER
Sector – 12
Chandigarh.
3. The Appellate Authority
PGIMER
Sector – 12
Chandigarh.