Central Information Commission Judgements

Mr.Rakesh Kumar vs Ministry Of Culture on 30 July, 2010

Central Information Commission
Mr.Rakesh Kumar vs Ministry Of Culture on 30 July, 2010
                 CENTRAL INFORMATION COMMISSION
            Complaint No.- CIC/AD/C/2009/000422 dated: 13.05.'09
                  Right to Information Act- Section 18

Complainant:        Shri Rakesh Kumar
Respondent:         National Museum, New Delhi.
                    Decision announced on July 30 2010


Facts

:-

The Commission has received a complaint from Shri Rakesh Kumar of Tis
Hazari Court, Delhi that his request submitted to the Central Public Information
Officer, Ministry of Culture, Shastri Bhawan, New Delhi, which was forwarded to
the Director General, National Museum, Janpath, New Delhi seeking information
regarding one Shri Hemant Kumar Tomar, Head Modeler, National Museum, has
not been responded to, even thought the same was duly submitted along with
requisite fee dated 23.03.2009.

Admitting the complaint of Shri Rakesh Kumar, the Commission served
notice on CPIO, National Museum, New Delhi on 24.06.2010. In response, CPIO,
Shri U. Das, Director submitted his comments on 07.07.2010 with a copy
endorsed to the complainant. The CPIO has informed the Commission that the
application of the complainant dated 23.3.’09 was received in the Museum on
26.03.2009 and letter dated 12.05.2009 through Ministry of Culture, and a point-
wise reply was sent to the complainant vide letter dated 18.06.2009. The CPIO
has enclosed the copies of relevant letters with his comments. The complainant
has filed no rejoinder against the comments submitted by the CPIO.

Decision Notice
From a perusal of the facts submitted by CPIO, National Museum, it is
clear that the complainant’s request dated 23.03.2009 was responded to, but
only after receiving a letter enclosed with an appeal dated 04.05.2009 of the
complainant from Ministry of Culture vide their letter dated 12.05.2009, whereas
the application of the complainant had already been received in the National

1
Museum on 26.03.2009 and hence, there is a delay in responding to the
application dated 23.03.2009 of the complainant by CPIO, National Museum,
New Delhi. In light of the above facts the CPIO, National Museum is hereby
directed to show cause as to why a penalty of Rs. 250/- per day from the date
when the information fell due i.e. 23.04.2009 to the date when the information
was actually supplied i.e. 18.06.2009, amounting to Rs. 14,000/- should not be
imposed on him under Section 20(1) of the RTI act. The CPIO will submit his
written submission to this Commission through Shri PKP Shreyaskar, Jt Registrar
CIC on or before 05.08.2010, failing which the Commission will take further steps
u/s 20

Announced on this the thirtieth day of July 2010 in open chambers. Notice
of this decision be given free of cost to the parties.

Wajahat Habibullah
(Chief Information Commissioner)
30.07.2010

Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.

Pankaj K. P. Shreyaskar
Joint Registrar.

30.07.2010

2