Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2011/000230
Name of Appellant : Sh. Harinder Dhingra
Name of Respondent : CPIO / FAA,
Export Credit Guarantee Corporation Ltd
Mumbai
[
The Commission has received a appeal dated 13.01.2011 from Sh. Harinder
Dhingra u/s 18/19 of the RTI Act, 2005, against the CPIO / FAA Export Credit
Guarantee Corporation Ltd, Express Towers, 10th Floor, Nariman Point, Mumbai for
deemed refusal to his RTI request dated 1.11.2010 and first appeal dated 7.12.2010.
2. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act,
viz., appeal and complaints, this case is remitted to the CPIO, Export Credit Guarantee
Corporation Ltd, Express Towers, 10th Floor, Nariman Point, Mumbai with the
following direction:
(i) In case no reply has been given by the CPIO to the Appellant to his RTI
request dated 1.11.2010 the CPIO should furnish a reply to the Appellant within two
weeks of receipt of this order endorsing a copy to this Commission.
(ii) In case the CPIO has already given a reply to the Appellant in the matter,
he should furnish a copy of his reply to the Appellant within two week.
(iii) The CPIO should invariably indicate to the Appellant the name and address
of the 1st Appellate authority, before whom the Appellant can file first appeal, if any,
endorsing a copy to this Commission.
3. In case the Appellant is not satisfied 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 Appellate Authority (AA).
4. On receipt of the first appeal from the appellant as per the above directions, AA
should dispose of the appeal within the period stipulated in the RTI Act.
5. In case the Appellant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission, under
section 19(3), along with complaint u/s 18, if any, within the prescribed time limit.
The appeal is disposed of with above directions.
(Sushma Singh)
Information Commissioner
18.07.2011
Authenticated true copy
(K. K. Sharma)
OSD & Dy. Registrar
Copy to:
1. Sh. Harinder Dhingra
D 4A/7 D.L.F. Phase 01
Gurgaon122002
2. The Public Information Officer
Export Credit Guarantee Corporation Ltd
10th Floor, Nariman Point
Mumbai400021
3. The First Appellate Authority
Export Credit Guarantee Corporation Ltd
10th Floor, Nariman Point
Mumbai400021