Central Information Commission Judgements

Mr.K Rajagopal vs Insurance Division on 18 May, 2010

Central Information Commission
Mr.K Rajagopal vs Insurance Division on 18 May, 2010
                                                             1

                              CENTRAL INFORMATION COMMISSION
                  Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                    Telefax:011-26180532 & 011-26107254 website: cic.gov.in
                                     Appeal No. CIC/DS/A/2009/000007

Appellant                 :         Dr. K. Rajagopal, Chandigarh(through video conferencing)
Public Authority          :         National Institute of Oceanography, Goa(through Shri Daljit S. Bedi,
                                    CPIO & Shri Subhash Chander, Section Officer(RTI)

Date of Hearing           :         18/05/2010

Date of Decision          :         18/05/2010

Facts

:-

The appellant Dr. K. Rajagopal vide his RTI application of 28/07/2009, sought information
on his representation dated 23/04/2009 from the CPIO, CSIR.

2. The CPIO vide his reply of 12/08/2009 informed the appellant that no action was taken on
his representation.

3. Not being satisfied, the appellant moved the first appeal on 27/08/2009 before first
Appellate Authority.

4. The first Appellate Authority did not pass any order on this appeal.

5. Accordingly, the appellant has come before the Commission.

6. The matter was heard today. The appellant was present through video conferencing.
The respondents were present in person as above. The respondents explained that due to a fire in
their office in which there was loss of life and documents, they were unable to have access to the
previous RTI application made by the appellant and, therefore, they had sent a short reply to him
based on in-puts received from the concerned Division.

7. However, now they have access to an identical RTI application made by the appellant on
the same subject to which a detailed reply has already been sent to him.

8. The appellant, however, said that the information received by him in response to his earlier
RTI application on the same subject was not satisfactory.

DECISION

9. It is directed that a detailed response may be provided to the appellant by the CPIO within
02 weeks of receipt of this order. He is directed not to mechanically repeat the reply already
provided to the appellant in response to his previous RTI application on the same subject. In case
the appellant fails to be satisfied with the reply, he will send a written request to the CPIO for
inspection of records and for obtaining attested photocopies of the same which opportunity will be
provided to him within 10 days of receipt of his written request.

10. Ordered as above.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
2

Authenticated true copy:

(Tarun Kumar)
Joint Secretary & Addl. Registrar

Copy to:-

1. Dr. K. Rajagopal,
Scientist, Institute of Microbial Technology,
Sector-39A, Chandigarh-160036.

2. The Central Public Information Officer,
Under RTI Act, 2005,
Council of Scientist & Industrial Research,
Anusandhan Bhawan 2, Rafi Marg,
New Delhi-110001.

3. The Appellate Auth\ority under RTI Act, 2005,
Council of Scientist & Industrial Research,
Anusandhan Bhawan 2, Rafi Marg,
New Delhi-110001.