CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/000830/SG/14873
Appeal No. CIC/SM/A/2011/000830/SG
Relevant Facts
emerging from the Appeal:
Appellant : MR SAJI JOSEPH
HOD Physical Education
M.G.Govt. College
Mayabunder-744 204
A&N Islands
Respondent : Mr. N. Balakrishnan
PIO & Assistant Professor
M.G Govt. College,
Andaman & Nicobar Islands.
Mayabunder-744204,
RTI application filed on : 24-09-2010
PIO replied : NOT ENCLOSED
First appeal filed on : 16-11-2010
First Appellate Authority order : 30-11-2010
Second Appeal received on : 24-02-2011
Q.No. Information Sought Reply of PIO
1. LetterNo.3-IGJMGGCM/2008/62, dated 16th / No Reply.
I7thJuly 2008.
2. Letter No.3-I 6/MGCCMJO8/69, dated 29 No Reply.
July 2008.
3. Letter No.3-i 6/MGGCMI2008/j, dated 3 I No Reply.
July 2008
Ground of the First Appeal:
No reply from the PlO.
Order of the FAA:
The PIO has not furnished the information within the time limit specified under Section 7 (1).
Ground of the Second Appeal:
The PIO reply was not satisfactory
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. N. Balakrishnan, PIO & Assistant Professor and Mr. Dr. Manik Mali, the then PIO
on video conference from NIC-Port Blair Studio;
The Appellant had sought attested copies of three letters mentioned by him on July 2008. The PIO
states that the said file of 2008 is not available. The Commission therefore directs the PIO to file a police
complaint regarding the theft/loss of the said file giving the names of the officers who last handled the
file. The PIO will provide a copy of the police complaint to the Appellant before 30 October 2011.
Decision:
The Appeal is allowed.
The PIO is directed to file a police complaint as directed above and provide a copy
of the complaint to the Appellant before 30 October 2011.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
27 September 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)