Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi-110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/C/2011/000285
Name of Complainant : Mr. Krishna Bihari Singh
Name of Respondent : HMT Limited, Haryana
ORDER
The Commission has received a complaint dated 17.5.2011 from Mr.
Krishna Bihari Singh u/s 18 of the RTI Act, 2005, against the HMT Ltd.
pertaining to his RTI-request dated 12.2.2011.
2. Perused the documents submitted by the Complainant it is observed that
Complainant’s RTI-request dated 12.2.2011 was replied to by PIO, HMT Ltd. vide
letter No. PIO/MSL-245/SL-70 & 71/TRP/10-11 dated 7.3.2011.
3. The Complainant has not availed the first-appellate channel u/s 19(1) of
the RTI Act.
4. In order to avoid multiple proceedings under section 19 and 18 of the RTI
Act, viz., appeals and complaints, the Complainant is advised to file his first
appeal against the decision of PIO before Appellate Authority, HMT Ltd.,
Bangalore under Section 19(1) of the RTI Act, within four weeks of receipt of
this Order.
5. On receipt of first-appeal from the Complainant, as per directions above,
AA is directed to dispose it of through a speaking order, within four weeks of
receipt of the first-appeal.
6. In case the Complainant 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.
-2-
Case No. CIC/SS/C/2011/000285
The Appeal/complaint is disposed of with above directions.
Sd/-
(Sushma Singh)
Information Commissioner
20.7.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Dy. Registrar
Copy to:
1. Mr. Krishna Bihari Singh,
Retired Dy. Manager(QA),
HMT Limited, Pinjore-134101,
Distt. Panchkula, Haryana.
2. The First Appellate Authority,
HMT Limited,
HMT Bhavan,
59, Bellary Road,
Bangalore-560032.