Central Information Commission Judgements

Mr. R Seshadri vs Department Of Personnel And … on 12 November, 2010

Central Information Commission
Mr. R Seshadri vs Department Of Personnel And … on 12 November, 2010
                              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


                                    Appeal : No. CIC/WB/A/2009/000991-DS
                                                                                                          Dated:-12/11/2010

Appellant                                               :         Shri R Sheshadri, New Delhi

Public Authority                                         :        DoPT, New Delhi

                                                            ORDER

The Commission has received a petition dated 10/11/2009 from Shri R Sheshadri, in
respect of his/her RTI-application on 01/09/2009 filed with the CPIO, Govt. of India, M/o
Personnel, Public Grievances and Pension, D/o Personnel & Training, New Delhi.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-request was
replied to by The CPIO, dated 05/10/2009.

3. The complainant preferred his/her first-appeal on 28/10/2009 before The Appellate Authority,
which has not been decided by AA. (Copy of First Appeal is enclosed)

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz appeals and
complaints, the matter is remitted to The Appellate Authority, with the following directions:

i. In case the first appeal dated 28/10/2009 has not been disposed of by AA, He should
dispose of the first appeal by passing a speaking order in the matter, within 2 weeks of
receipt of this order.

ii. In case AA has already disposed of the first-appeal, he should furnish a copy of his order
to the complainant with within 1week of receipt of this order.

iii. A copy of First Appellate Order will be endorsed to the Commission clearly indicating
the case number and reason for delay if any in providing information.

5. In case the complainant still feels aggrieved by the decision of AA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

-sd-

(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 R. Sheshadri,
H-27, Nariana Vihar,
New Delhi-110028

2. The CPIO,
Govt. of India,
M/o Personnel, Public Grievances and Pension,
D/o Personnel & Training,
New Delhi

3. The Appellate Authority,
Govt. of India,
M/o Personnel, Public Grievances and Pension,
D/o Personnel & Training,
New Delhi