Central Information Commission Judgements

Mr.Jai Parkash vs Ministry Of Rural Development on 25 May, 2011

Central Information Commission
Mr.Jai Parkash vs Ministry Of Rural Development on 25 May, 2011
                        Central Information Commission
                     Room No. 5, Club Building, Near Post Office
                       Old J.N.U. Campus, New Delhi - 110067
                        Web: www.cic.gov.in Tel No: 26161997
                                                           Case No. CIC/SS/A/2011/000444
Name of Appellant                          :        Mr. Jai Parkash
Name of Respondent                         :        Ministry of Rural Development,
                                                    New Delhi.
                                               ORDER

The Commission has received an appeal dated 11.2.2011 from Mr. Jai Parkash u/s 18 of
the RTI Act, 2005, against Ministry of Rural Development, New Delhi for deemed refusal to his
RTI request dated 13.11.2010 and first appeal dated 8.1.2011.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI Act, viz.,
complaints and appeals, this case is remitted to CPIO, Ministry of Rural Development, New Delhi
(along with copy of appeal and RTI-request), with the following directions:

(i) In case no reply has been given by CPIO to the Appellant to his RTI-request
dated 13.11.2010, CPIO should furnish a reply to the Appellant within two
weeks of receipt of this order.

(ii) In case CPIO has already given a reply to the Appellant in the matter, he should
furnish a copy of his reply to the Appellant within one week of receipt of this
order.

(iii) 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.

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 petitioner 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
appeal u/s 18, if any, within the prescribed time limit.

CIC/SS/A/2011/000444

The appeal is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
25.05.2011

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

1. Mr. Jai Parkash,
Village Development Officer,
Vikas Khand, Dadri,
Distt. Gautam Budh Nagar,
U.P.

2. The C.P.I.O.,
Ministry of Rural Development,
Krishi Bhawan,
New Delhi – 110001.

3.   The First Appellate Authority,
 Ministry of Rural Development,
Krishi Bhawan,
New Delhi – 110001.