Central Information Commission Judgements

Mr.Rudra Pratap Singh vs Ministry Of External Affairs on 6 July, 2011

Central Information Commission
Mr.Rudra Pratap Singh vs Ministry Of External Affairs on 6 July, 2011
                       In the Central Information Commission 
                                                    at
                                               New Delhi

                                                                          File No: CIC/AD/A/2011/000938


Date of Hearing :  July 6, 2011

Date of Decision :  July 6, 2011


Parties:



           Appellant

           Shri Rudra Pratap Narain Singh
           Village­ Khand, PO, Kuchuyi,
           Distt. Azamgarah,
           Uttar Pradesh

           The Appellant was not present.
            
           Respondents

           M/o External Affairs
           Office of Joint Secretary (CPV)
           Patiala House Annexe, Tilak Marg,
           New Delhi



           M/o External Affairs
           Regional Passport Office,
           Behind RBI, Vipin Khand,
           Gomti Nagar,
           Lucknow

           Represented by: Shri P Roychaudhuri, Advocate

                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                      In the Central Information Commission 
                                                         at
                                                 New Delhi

                                                                                   File No: CIC/AD/A/2011/000938
                                                      ORDER

Background

1. The  Applicant,  through  his  RTI­application  dated 14.10.2010,  filed with  the PIO,  Passport  office, 

Lucknow, sought certain information about his passport application dated 13.03.2008.  The PIO, on 

15.11.2010, gave point­wise information to the Applicant. The Applicant, being aggrieved with the 

information supplied, filed his 1st­appeal with the Appellate Authority on 30.11.2010. The Appellate 

Authority, vide his order dated 27.12.2010, endorsed the PIO’s reply. The Appellant, thereafter, filed 

the present petition before the Commission on 26.02.2011 requesting for the required action on the 

matter.

Decision

2. During the hearing, the Counsel for the Respondents stated that the  Passport file of the Appellant 

has since been closed as the Appellant did not respond to the notice dated 22.07.2010 issued by the 

Passport  office   asking   the  Appellant  to  come  to  the  Passport  office  in  order  to  give  his  correct 

residence address.

3. In view of the above, it is felt that the requirement of the present appeal would be met if the Appellant 

is provided with the factual information about his passport file. It is accordingly directed that the PIO 

shall formally communicate this fact to the Appellant about closure of his file along with the reasons 

thereof. Time – 2 weeks from the date of receipt of this order.

4. The Appeal is disposed of with the above direction.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Rudra Pratap Narain Singh
Village­ Khand, PO, Kuchuyi,
Distt. Azamgarah,
Uttar Pradesh

2. The Appellate Authority
M/o External Affairs
Office of Joint Secretary (CPV)
Patiala House Annexe, Tilak Marg,
New Delhi

3. The Public Information Officer
M/o External Affairs
Regional Passport Office,
Behind RBI, Vipin Khand,
Gomti Nagar,
Lucknow

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Appellant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving (1) 
copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of 
the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant/Appellant may indicate, what information has not been provided.