Central Information Commission Judgements

Mr.Vikas Kumar Singh vs Ministry Of Labour And Employment on 27 July, 2011

Central Information Commission
Mr.Vikas Kumar Singh vs Ministry Of Labour And Employment on 27 July, 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/SG/C/2011/000628­SM
                                                                                                         
                                                                                  Dated: 27 July 2011


 Name of the Complainant                   :      Shri Vikas Kumar Singh
                                                  H.No. 554 B/156,
                                                  Vishveshwar Nagar, Alambagh,
                                                  Lucknow.


 Name of the Public Authority              :      The Appellate Authority 
                                                  Ministry of Labour & Employment,
                                                  Bhavishya Nidhi Bhawan, 14,
                                                  Bhikaji Cama Place, 
                                                  New Delhi - 110 066.


                                               ORDER

Shri   Vikas   Kumar   Singh   of   Lucknow   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 4 April 

2011.  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 29 August 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