Central Information Commission Judgements

Mr.Umesh Chand vs Comptroller And Auditor General on 29 August, 2011

Central Information Commission
Mr.Umesh Chand vs Comptroller And Auditor General on 29 August, 2011
                                  ds U nz h ; l wp uk vk;ks x
                                 Central Information Commission
                                  2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                              vxLr ØkfUr Hkou / August Kranti Bhavan
                                 Hkhdkth dkek Iysl/ Bhikaji Cama Place
                             ubZ fnYyh ­ 110066 / New Delhi - 110066
                                               Phone No.011­26183996
                                                   *****


                                                                       No.CIC/SM/C/2011/000924
                                                                                                       
                                                                              Dated: 29 August 2011


 Name of the Complainant                   :      Shri Umesh Chand
                                                  122, Bhosouli Tola,
                                                  Khudabad, Allahabad,
                                                  UP - 211 016.


 Name of the Public Authority              :      The Appellate Authority 
                                                  O/o. the Principal Accountant General 
                                                  (Civil Audit), Allahabad, UP.


                                               ORDER

Shri   Umesh   Chand   of   Allahabad   has   complained   to   the   Central 

Information Commission that he received no reply/information from the Central 

Public Information Officer although he had filed his RTI­application on 24 May 

2011.  The  CPIO in  his letter  dated  13  June  2011  directed the  Applicant  to 

submit an amount of Rs. 42 for supplying the information. The Appicant had 

submitted the required fee and still he did not receive the information. Against 

this he complained to the CIC. A copy  each of the RTI­application and the 

complaint are enclosed for ready reference. 

2. It is noted that the Complainant did not have an opportunity to go to the 

Appellate   Authority   and   has   directly   approached   the   Commission   with   his 
complaint.   In exercise of powers vested under Section 18(1) of the Right to 

Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 

allegations made by the Complainant and after giving him an opportunity of 

hearing, to pass an appropriate order with a view to ensuring that the desired 

information is provided to the Complainant without any further loss of time. If, 

however, the CPIO/Appellate Authority had responded in time and provided the 

desired information, please let us know at the earliest.

3. We also direct the Appellate Authority to obtain the explanation of the 

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 30 September 2011.  We will decide on 

the imposition of penalty on the CPIO in terms of Section 20(1) of the Right to 

Information (RTI) Act thereafter.    

4. In case the Complainant is not satisfied with the orders of the Appellate 

Authority, he is free to approach this Commission again in second appeal.

5. The Commission ordered accordingly.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar