Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Adjunct to Complaint : No. CIC/AD/C/2009/000915DS
Appellant /Complainant : Shri Arun Kumar, Nalanda
Public Authority : Department of Posts,
Nalanda
(Shri Shivnandan Yadav,
Supdt.of Post
Offices, CPIO - through video
conferencing)
Date of Hearing : 6/9/2010
Date of Decision : 6/9/2010
Facts
:
1. Further to this Commission order of even number
dated 25th June,2010, with reference to para13, the
CPIO was provided second opportunity of personal
hearing before imposing penalty on him for not having
responded to the RTI application within the time limit
prescribed in the RTI Act.
2. Accordingly, hearing was scheduled for today
through video conferencing. Appellant did not appear.
Respondent was present as above.
3. The CPIO stated that a reply had been sent through
the applicant vide their office letter No. CR/RTI/09
dated 3rd. June, 2009 dispatched vide ordinary post.
Decision
4. The averments of the CPIO is accepted. However,
he is cautioned to ensure dispatch of all orders in
response to applications received under the RTI Act by
registered post and maintain record of dispatch.
5. CPIO is directed to send a copy of his Order dated
3 . June, 2009 to the appellant by registered post
rd
within one week of this order.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri Arun Kumar
S/o Late Shri Garbhu Saw,
Choti Milki, Rajgir
Nalanda803116
2. Shri Shiv Nandan Yadav,
Supdt.of Post Offices,
Department of Posts,
Nalanda, Bihar Sharif,
Nalanda, Bihar.
3. The Appellate Authority
Department of Posts,
Nalanda, Bihar Sharif,
Nalanda, Bihar.