Central Information Commission, New Delhi
File No.CIC/WB/A/2009/000764 & 837SM
Right to Information Act2005Under Section (19)
Date of hearing : 23 May 2011
Date of decision : 23 May 2011
Name of the Appellant : Shri V K Aggarwal
WZ75, G Floor, Gali No. 4,
Shiv Nagar, New Delhi.
Name of the Public Authority : CPIO, Central Information Commission,
2nd Floor, B Wing, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Smt. Anita Gupta, AS & FAA,
(ii) Shri M.C. Sharma, Nodal CPIO
Chief Information Commissioner : Shri Satyananda Mishra
2. In spite of notice, the Appellant did not turn up for the hearing. The
Respondents were present in our chamber and made their submissions.
3. At the outset, it was brought to our notice that this matter had come up
before the first Appellate Authority earlier and that he had recorded in his order
dated 13 July 2009 that the Appellant had conveyed telephonically that the
CIC/WB/A/2009/000764 & 837SM
information provided was adequate although he had received it late. The
Appellate Authority had examined the matter and had noted that there was no
delay and that the information had been sent within the stipulated period.
4. We carefully went through the records of the case and found that indeed
the CPIO had provided adequate information and within the stipulated period.
Thus, there is little merit in the appeal.
5. Since the Appellant had filed two identical second appeals, two separate
cases had been registered. Both stand disposed of by this order.
6. Copies of this order be given free of cost to the parties.
(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
CIC/WB/A/2009/000764 & 837SM