CENTRAL INFORMATION COMMISSION
                                                                     Appeal No.3065/ICPB/2008
                                                                        F. No. PBC/2008/00461
                                                                            November 18, 2008
             In the matter of Right to Information Act, 2005 - Section 18
                              [Hearing on 05.11.2008 at 4.00 p.m.]
Appellant:          Mr. Syed Qumrul Hudda
Public authority:   Hindustan Vegetable Oils Ltd.
                    Mr. A.K. Arora, OSD & PIO
Parties Present:    For Respondent:
                    Mr. A.K. Arora, OSD
                    Mr. Syed Qumral Huda-Appellant
FACTS
:
 The appellant has sought information under RTI Act by his letter dated
31.1.2008 addressed to PIO, Hindustan Vegatable Oils Corporation Limited,
Corporate Office, New Delhi requesting information pertaining to certain letters
which he had written to CMD on 31.1.2007, 11.4.2007 and 7.1.2008. The
appellant claims he has also forwarded those letters along with the RTI
application. Since he did not receive any reply he has preferred an appeal on
11.3.2008 for which also he has not received any reply. This has prompted the
appellant to file this complaint before the Commission on 16.4.2008. Comments
were called from the public authority and since the Commission has notreceived
any comments from the public authority, the case was listed for hearing on
5.11.2008, which was attended by the OSD-cum-PIO. The appellant has also
attended the hearing in person.
DECISION:
2. I have gone through the RTI application and other replies received in this
connection. During the hearing it is found that after the appellant has taken up
the matter with the Commission, the Officer on Special Duty-cum-CPIO,
Corporate Office has given his reply to the application on 28.4.2008, which is
after a period of three months. As per the CPIO is expected to reply within 30
days while giving reply. It is seen the CPIO has also not provided the particulars
of first AA. As far as the reply is concerned, I am satisfied with the reply given by
the PIO. The PIO has stated very clearly that no action has been taken on the
letters quoted by the appellant. However the appellant has stated that the CPIO
has given reply without going through the records. Hence, the CPIO has been
directed to go through the records of his office as well as the records in the
 1
Breakfast Unit and find out what action has been taken on these letters. The
actual position should be intimated to the appellant by indicating if anyone had
made any remarks that should also be provided to him. Otherwise the CPIO has
to say no recording has been made. Since the CPIO has not adhered to the
time-frame as provided under the RTI Act, he shall send his explanation for delay
also to the Commission within 10 days from the date of receipt of this decision.
In these lines, the appeal is disposed of.
Let a copy of this decision be sent to the appellant and CPIO.
Sd/-
 (Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :
(Prem Singh Sagar)
Under Secretary & Assistant Registrar
Address of parties :
1. Mr. A.K. Arora, OSD & PIO, Hindustan Vegetable Oils Corporation Ltd.,
Corporate Office, No. 64-65, Satguru, Ram Singh Marg, Kirti Nagar, New
Delhi.
2. Mr. Syed Qumrul Huda, M-14, Batla House, Near Masjid Khali-UI-Lah,
Okhla, New Delhi-110025
2