Central Information Commission Judgements

Mr.Tilak Raj Saini vs Food Corporation Of India on 25 May, 2011

Central Information Commission
Mr.Tilak Raj Saini vs Food Corporation Of India on 25 May, 2011
                       Central Information Commission
            Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                    Bhikaji Cama Place, New Delhi­110066
                   Web: www.cic.gov.in Tel No: 26167931

                                                  Case No. CIC/SS/A/2011/000045

Name of Appellant                  :      Shri Tilak Raj Saini

Name of Respondent                 :    Food Corporation of India,
                                   Gurdaspur

Date of Hearing                    :      11.05.2011

                                       ORDER

Shri Tilak Raj Saini, the appellant has filed this appeal dated 30.12.2010
before the Commission against Food Corporation of India (FCI), Gurdaspur
(Punjab) for providing incomplete information to his RTI-request dated 14.8.2010,
which came up for hearing on 11.05.2011. The appellant was absent, whereas
the respondents were represented by Shri Aniruddha Mishra, Manager (RTI) and
Shri Ashok Kumar Chaudhary, Manager (G)

2. The appellant filed RTI-request dated 14.8.2010, seeking information on
37 RTI-queries pertaining to rice millers, rice stacks of FSD Pathankot and
Dhariwal. The CPIO vide letter No. A/1(RTI)/T.R. Saini/2010/6586 dated
22/27.10.2010 has provided point-wise information to the appellant.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal before
FAA on 15.11.2010. The FAA, FCI, RO, Chandigarh vide order No. 4(5)/ P&S/
RTI/2010-11/2696 dated 25.11.2010 has directed the CPIO to furnish the
information to the appellant within three days.

-2-

Case No. CIC/SS/A/2011/000045

4. During the hearing the respondent submitted that the information relating
to Point No. 9 and 19 was not provided due to stay order by the Punjab &
Haryana High Court. Now the above-said stay has been vacated.

5. After hearing the respondents and in view of the fact that the stay order
Punjab & :Haryana High Court has been vacated, the CPIO is directed to provide
information on Point No. 9 and 19 to the appellant within two weeks of the
receipt of this order. On the remaining points, the CPIO has already provided
information permissible under the RTI Act.

The matter is accordingly disposed of with the above direction.

(Sushma Singh)
Information Commissioner
25.05.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Tilak Raj Saini,
Rajinder Nagar, College Road,
Pathankot-145001
Distt. Gurdaspur (Punjab).

The CPIO,
Food Corporation of India,
District Office,
Gurdaspur (Punjab)

The Appellate Authority,
Food Corporation of India,
Regional Office, Punjab, Chandigarh,
Bay No. 34-38, Sector 31-A,
Chandigarh-160047