Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/A/2010/000387
Name of Appellant : Sh. J. K. Kaul
(The Appellant was present along with
Sh. Vikas Chauhan)
Name of Respondent : National Institute for the Visually Handicapped,
Dehradun
(Represented by Sh. Surender Dhalwal, PIO)
The matter was heard on : 29.09.2010
ORDER
Sh. J. K. Kaul, the Appellant, vide his application dated11.12.2009, sought certain
information regarding the Braille Council of India. In fact the Appellant sought information
regarding research projects taken up by the Braille Council of India and their present status. The
CPIO, vide letter dated 18.01.2010, provided pointwise information to the Appellant. However,
information on point no. 4 of the RTI application, was not provided to the Appellant. Not satisfied
with the reply of the PIO, the Appellant filed an appeal before the First Appellate Authority (FAA).
Finally, not getting any satisfactory information from the FAA, the Appellant has filed the present
appeal before the Commission.
During the hearing the Appellant submits that he has not been provided the complete
requisite information. Smt. Anuradha Mohit, Director & FAA, NIVH, pleads that, that the PIO
inadvertently forwarded the remarks of Braille Development Officer to the Appellant on point no.
4 of his RTI Application.
After hearing the parties and on perusal of the relevant documents on file the Commission
finds that such information is not exempted under any of the provisions of the RTI Act, 2005.
Hence, the Respondent PIO, is hereby directed to provide the complete remaining information to
the Appellant, within 15 days of receipt of the order of the Commission.
With these directions the matter is disposed of accordingly.
(Sushma Singh)
Information Commissioner
29.09.2010