Central Information Commission Judgements

Mr.Vinod Kumar Dubey vs Ministry Of External Affairs on 22 June, 2011

Central Information Commission
Mr.Vinod Kumar Dubey vs Ministry Of External Affairs on 22 June, 2011
                         In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                         File No: CIC/AD/C/2010/001324




Date of Hearing     :  June 22, 2011

Date of Decision:  June 22, 2011


Parties:

           Applicant

           Mr. Vinod Kumar Dubey,
           S/o Shri. Vishvanath Dubey,
           Gram­ Gaurjitpur, Post­Newas,
           Distt­ Gorakhpur, UP

           The Applicant was present at the hearing.

           Respondent

           Ministry of External Affairs
           Regional Passport Office
           Behind RBI, Vipin Khand, 
           Gomti Nagar,
           Lucknow ­ 226010



           Represented by:    Mr. Roy Chaudhari, Advocate for RPO, Lucknow

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                          In the Central Information Commission 
                                                               at
                                                      New Delhi

                                                                                            File No: CIC/AD/C/2010/001324


                                                           ORDER

Background

 

1. The   Applicant   filed   an   RTI   application   dt.02­06­2010   with   the   PIO,   Regional   Passport   Office, 

Lucknow, stating that he had submitted an application for Passport on 04­1­2010 and that till date no 

Passport has been issued. He wanted to know the reasons as to why the  Passport has not been 

issued to him. The Commission issued a notice on 04­03­2011,  in response to the Petition received 

from the Appellant dt.28­07­2010, directing the PIO to provide the information and also to show cause 

by   15­04­2011.as   to   why   penalty   should   not   be   imposed   upon   him   for   not   replying   to   the   RTI 

Application   The   Commission   received   a   letter   dt.   Nil   from   the   Passport   Office   stating   that     in 

compliance with the Commission’s Order, dt. 04­03­2011, the Appellant has been requested vide 

letter dt.04­04­2011, to submit a fresh affidavit regarding old Passport file for disposal of case file.  He 

also stated that the Passport application file is only pending due to want of fresh affidavit regarding 

old Passport application file which is not yet furnished by the Appellant.

2. In   response   to   a   complaint   filed   by   the  Appellant   after  receiving   the  PIO’s  relpy  of   4.4.11,  the 

Commission scheduled a hearing on 20–6­2011 to hear the matter and invited both parties to be 

present at the hearing which was subsequently postponed to 22­6­2011.

Decision

3. During the hearing, the Respondent submitted that the Complainant was asked to submit a fresh 

affidavit since he had not filled in   Column number 11 in the passport application form because of 

which it was not clear whether he(the Complainant)  had applied for a passport earlier or not.  The 

Complainant was therefore asked to submit an affidavit confirming the fact that he had not applied for 

a passport earlier.   The Appellant however maintained his position that he had never applied for a 

Passport earlier and that based on the suggestion of the PIO, he had filed a fresh affidavit with the 
Regional Passport Office on 12­05­2011 by speed post. At this stage, the Respondent stated that it 

normally takes at least 2 months for the linking of the affidavit with the file, after which the Passport is 

issued.

4. After hearing both sides and having noted that the Appellant has already submitted the affidavit as 

requested, the Commission  strongly recommends that if the affidavit is acceptable , the Passport be 

issued by 15­08­2011.

5. The appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1.         Mr. Vinod Kumar Dubey,
S/o Shri. Vishvanath Dubey,
Gram­ Gaurjitpur, Post­Newas,
Distt­ Gorakhpur, UP

2. The Public Information Officer
Ministry of External Affairs
Regional Passport Office
Behind RBI, Vipin Khand, Gomti Nagar,
Lucknow ­ 226010

3. Officer in charge, NIC