Central Information Commission, New Delhi
File No.CIC/WB/C/2010/000210SM
Right to Information Act2005Under Section (19)
Date of hearing : 11 August 2011
Date of decision : 11 August 2011
Name of the Complainant : Shri Manoj Kumar
S/o. Shri Ram Asre Verma
Opposite District Jail, Lucknow, UP.
Name of the Public Authority : The Central Public Information Officer,
Supreme Court of India,
New Delhi.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Smt. Smita V Sharma, CPIO,
(ii) Shri Arijit, Advocate
Chief Information Commissioner : Shri Satyananda Mishra
2. In spite of notice, the Complainant did not turn up during the hearing. The
Respondents were however present. We had their submissions.
3. The Complainant had wanted some information regarding the action taken on
his letter petition dated 22 July 2009. It seems the CPIO advised him to deposit Rs 2
towards the cost of one page of information. Obviously, neither the fee was deposited
nor the information given.
4. We now direct the CPIO to send a copy of that information containing the
details of the action taken on his letter petition to him within 10 working days of
receiving this order.
CIC/WB/C/2010/000210SM
5. The complaint is disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief Information Commissioner
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/C/2010/000210SM