Central Information Commission Judgements

Shri Dinesh Chandra Singh Negi vs Ministry Of Personnel Public … on 3 March, 2009

Central Information Commission
Shri Dinesh Chandra Singh Negi vs Ministry Of Personnel Public … on 3 March, 2009
                 CENTRAL INFORMATION COMMISSION
                      Complaint No.- CIC/WB/A/2007/01011
                      Right to Information Act- Section 19


Appellant:           Shri Dinesh Chandra Singh Negi
Respondent:          Ministry of Personnel Public Grievances and Pensions,

Dep’t of Personnel & Training (DoPT)

Decision

The Commission has received a complaint from Shri Chandra Singh Negi
of R. K. Puram, New Delhi that his request under RTI Act, 2005 submitted to
Central Public Information Officer, Cabinet Secretariat, Rashtrapati Bhawan, New
Delhi and transferred to the Central Public Information Officer, Section Officer
(EO-PR), Department of Personnel & Training, North Block, New Delhi has not
been responded to, even though the same was duly submitted along with the
requisite fee dated 04-06-2007. Similarly, his first appeal dated 19-06-2007 to the
First Appellate Authority of the Cabinet Secretariat and transferred to CPIO,
DoPT against non-supply of information by the CPIO has also not been
responded to within the prescribed time, as per the provision of the Act.
Accordingly a Notice was issued on 26.12.’08 to CPIO DoPT, Section Officer
(EO-PR) on 26.12.’08. No Comments have been received from the CPIO,
although a time limit for this had been fixed at ten working days.

The Commission has decided to admit Shri Negi’s petition u/s 18 (c) of the
said Act and hereby directs the CPIO, Section Officer (EO-PR), Ministry of
Personnel Public Grievances and Pension, New Delhi respond to the
request for information within 15 working days from the date of receipt of
this decision to the Complainant Shri Negi.

The CPIO, Section Officer (EO-PR), Ministry of Personnel Public
Grievances and Pension, New Delhi, New Delhi is further directed to show cause
as to why a penalty of Rs. 250/- per day from the date when the information fell

1
due i.e. 07-07-2007 to the date when the information is actually supplied, not
exceeding Rs. 25,000/- should not be imposed on him/ her under Section 20(1)
of the RTI Act. The CPIO may submit his/her written submission in the matter on
or before 20-03-2009.

Notice of this decision be given free of cost to the parties.

Wajahat Habibullah
(Chief Information Commissioner)
03-03-2009

Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.

Pankaj K. P. Shreyaskar
Joint Registrar.

03-03-2009

2