Central Information Commission Judgements

Mr. Sudhamoy Ganguly vs Department Of Pensions And … on 30 March, 2011

Central Information Commission
Mr. Sudhamoy Ganguly vs Department Of Pensions And … on 30 March, 2011
                    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

                                                                       Date : March 30, 2011

                     Complaint No. : CIC/WB/C/2010/000225-DS

Complainant                 :      Shri Sudhamoy Ganguly, Howrah (West Bengal).
Public Authority            :      Department of Personnel & Training, New Delhi.


                                           ORDER

The Commission has received a petition, dated 07/10/2009 (Diary No.:59286/2009) from
Shri Sudhamoy Ganguly, stating that his/her RTI-application of 08/09/2009 filed with the
CPIO, Office of the Director (E-11), Department of Personnel & Training (Ministry of
Personnel, Public Grievances & Pensions), Lok Nayak Bhawan, Khan Market, New Delhi-110003
has not been accepted / replied by the CPIO (copy of the RTI Application enclosed).

2. The matter is remitted to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request,
the CPIO should furnish a reply to the complainant within two weeks of receipt of
this order.

ii. In case, CPIO has already given reply to the complainant in the matter, he/she
should furnish a copy of his/her reply to the complainant within one week of receipt
of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
st
the 1 Appellate Authority, before whom the complainant can file first appeal, if any.
A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

Page 
1

3. The CPIO is also directed to show cause as to why a penalty should not be imposed on
him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of issue of this notice.

5. The matter is closed with the above directions.

(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 Sudhamoy Ganguly
18, Nabakumar Kar Lane,
Salkia,
Howrah-711106 (West Bengal).

2. Central Public Information Officer
Office of the Director (E-11),
Department of Personnel & Training
(Ministry of Personnel, Public Grievances & Pensions),
Lok Nayak Bhawan,
Khan Market, New Delhi-110003.

Page 
2

-:-

Page 
3