Central Information Commission Judgements

Shri Hridaya Narain Rai vs Principal Central School on 20 May, 2009

Central Information Commission
Shri Hridaya Narain Rai vs Principal Central School on 20 May, 2009
                           Central Information Commission
                   No.CIC/WB/C/2007/00649-SM dated 19.03.2007
                  Right to Information Act-2005-Under Section (19)

                                                                    Dated 20.05.2009
Complainant :        Shri Hridaya Narain Rai

Respondent    :      Principal Central School

The Complainant is present.

On behalf of the Respondent, no one is present.
The brief facts of the case are as under.

2. This case was posted for hearing today. The Complainant was present in
person. The Respondent was not present although the notice had been sent to
him well in advance. He showed us an order of the Commission dated 29
December 2008 passed in the appeal number CIC/OK/A/2008/00375. The
matter before us is exactly the same as was decided by the Commission earlier.
The Complainant stated that the CPIO had not carried out the orders of the
Commission till date.

3. It appears this case has been sent to us by the Registry either by mistake
or by oversight. Since this matter had already been heard and decided by Shri S
Gandhi, Information Commissioner, the case file be transferred to his office for
further action.

4. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
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)
Assistant Registrar

No.CIC/WB/C/2007/00649-SM