Central Information Commission Judgements

Mr.Lalit Kaishik vs Department Of School Education … on 18 April, 2011

Central Information Commission
Mr.Lalit Kaishik vs Department Of School Education … on 18 April, 2011
                    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

                                                                       Date : April 18, 2011

                         Complaint No. : CIC/DS/C/2011/000167

Complainant          :      Shri Lalit Kaushik, Subji Mandi (Delhi).
Public Authority     :      All India Council for Technical Education, Kanpur (U. P.).


                                           ORDER

The Commission has received a petition, dated 18/09/2010 (Diary No.:80424/2010) from
Shri Lalit Kaushik, stating that his/her RTI-application of 13/03/2009 filed with the CPIO,
Office of the Secretary, All India Council for Technical Education, 7th Floor, Chandralok
Building, Janpath, New Delhi-110001, which was later transferred to the concerned CPIO, Office
of the Regional Officer, Northern Regional Office AICTE, Govt. Polytechnic Campus, Adjoining
Directorate of Technical Education, Vikas Nagar Zoo Road, Kanpur-208024 (Uttar Pradesh) has
not been replied by the CPIO (copy of the RTI Application enclosed).

2. The matter is remitted to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request,
the CPIO should furnish a reply to the complainant within two weeks of receipt of
this order.

ii. In case, CPIO has already given reply to the complainant in the matter, he/she
should furnish a copy of his/her reply to the complainant within one week of receipt
of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
st
the 1 Appellate Authority, before whom the complainant can file first appeal, if any.

Page 
1
A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

3. The CPIO is also directed to show cause as to why a penalty should not be imposed on
him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of issue of this notice.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to :-

1. Shri Lalit Kaushik
House No. : 4 / 60,
DDA Flats, Aryapura,
Subzi Mandi,
New Delhi-110007.

2. Central Public Information Officer
Office of the Regional Officer,

Northern Regional Office AICTE,

Page 
2
Govt. Polytechnic Campus,

Adjoining Directorate of Technical Education,

Vikas Nagar Zoo Road, Kanpur-208024 (U. P.).

-:-

Page 
3