Central Information Commission Judgements

Mr. Kaushal Kishore Garg vs Central Information Commission on 2 September, 2011

Central Information Commission
Mr. Kaushal Kishore Garg vs Central Information Commission on 2 September, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2010/000753­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                       :                               2 September 2011


Date of decision                      :                               2 September 2011



Name of the Appellant                 :   Shri Kaushal Kishore Garg
                                          Kamla Kuteer, 461, Hargovindpuram,
                                          City Center, Gwalior (MP) - 474 011.


Name of the Public Authority          :   CPIO, Central Information Commission,
                                          B Wing, 2nd Floor, August Kranti Bhawan,
                                          Bhikaji Cama Place, New Delhi.



        The Appellant was present.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Tarun Kumar, JS & AA,
        (ii)    Shri Pankaj Shreyaskar, DS & CPIO,
        (iii)   Shri K.L. Das, DR



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Gwalior studio of the NIC. The Respondents were present in our 

chamber. We heard their submissions.

3. The Appellant had wanted to know about the status of the appeals he 

had   filed   before   the   CIC.   The   CPIO  had  informed  him  about  the   status  in 

CIC/WB/A/2010/000753­SM
respect  of  two  of   the   appeals  and  about  the   third,   he   had  informed  that  it 

appeared to be linked to a previously decided case. The Appellate Authority 

had directed the CPIO to verify the records again and to inform the Appellant 

clearly about the status of this particular appeal. It appears, the CPIO did not 

provide any further information to the Appellant.

4. During the hearing, the Appellant expressed his dissatisfaction over the 

fact   that   the   CPIO   did   not   get   back   to   him   as   directed   by   the   Appellate 

Authority. The CPIO concerned submitted that as per the records of the CIC, 

this appeal was not being shown as a registered case and that it appeared as 

linked to some decided case. Be that as it may, the CPIO should have got back 

to the Appellant in compliance of the directions of the Appellate Authority. We 

direct him to be careful in future.

5. In the meanwhile, we direct the CPIO to write to the Appellant within five 

working days of receiving this order and to inform him clearly about the status 

of the appeal as available in the records. Also, since the copy of that second 

appeal had been enclosed with the appeal filed by the Appellant before the first 

Appellate Authority, steps should be taken to register it immediately and place it 

before the appropriate registry.

6. The appeal is disposed of accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

CIC/WB/A/2010/000753­SM
Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2010/000753­SM