Central Information Commission Judgements

Mr. Nitesh Kumar Tripathi vs President Secretariat on 19 January, 2011

Central Information Commission
Mr. Nitesh Kumar Tripathi vs President Secretariat on 19 January, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/C/2010/000142­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                             19 January 2011


Date of decision                    :                             19 January 2011



Name of the Complainant             :   Shri Nitesh Kumar Tripathi
                                        R.No. 101, Boys Hostel,
                                        RIMS & R Saifai, Etawah, U.P.


Name of the Public Authority        :   CPIO, President's Secretariat,
                                        Rashtrapati Bhavan,
                                        New Delhi - 110 004.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, Shri J.G. Subramanian, APIO/US was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. The case was heard through video conferencing. In spite of notice, the 

Appellant was not present. The Respondent was present in our chamber and 

made his submissions.

3. The Appellant had wanted to know about the procedure for getting an 

appointment with the President of India. He had also wanted to know if there 

was any fund in the office of the President from which assistance could be 

CIC/WB/C/2010/000142­SM
given to a citizen. Not receiving any reply from the CPIO, he had preferred an 

appeal. The Appellate Authority had observed that the original RTI application 

was not found to have been received by the CPIO in the first place.

4. Since the original application had not been received, we cannot fault the 

CPIO  for  not   providing  any  information.  A  copy  of  the   RTI  application  was 

handed over to the Respondent during the hearing. We now direct that the 

CPIO   must   provide   the   desired   information   on   this   RTI   application   to   the 

Appellant within 10 working days from the receipt of this order.

5. The appeal 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/2010/000142­SM