Central Information Commission Judgements

Shri.Joseph Andrews vs Central Administrative Tribunal on 22 February, 2011

Central Information Commission
Shri.Joseph Andrews vs Central Administrative Tribunal on 22 February, 2011
                                 ds U nz h ; l wp uk vk;ks x
                                Central Information Commission
                   Dyc Hkou]   utnhd Mkd[kkuk/ Club Building, Near Post Office
                          iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                           ubZ fnYyh ­ 110067 / New Delhi - 110067
                                       (Ph:  011­26160943)
                                           *****


                                                              No.CIC/SM/C/2011/000207
                                                                                                 
                                                                      Dated: 22 February 2011


 Name of the Complainant                :     Shri Joseph Andrews
                                              Sree Gouri, Forest Office Lane,
                                              E­39, Vazhuthacaud, Thycaud PO,
                                              Trivandrum, Kerala - 14.


 Name of the Public Authority           :     The Central Public Information Officer, 
                                              Central Administrative Tribunal,
                                              Cuttack Bench, Cuttack.


                                              The Appellate Authority
                                              Central Administrative Tribunal,
                                              61/35, Copernicus Marg,
                                              New Delhi - 1.


                                            ORDER

Shri   Joseph   Andrews  of   Thiruvananthapuram  has   complained   to   the 

Central Information Commission that he received no reply/information from the 

Branch Manager/Central Public Information Officer although he had filed his 

RTI­application on 20 November 2010.  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.

3. We also direct the Appellate Authority to obtain the explanation of the 

Branch Manager/CPIO in writing for not providing the information in time and to 

forward the same to us along with his comments before 23 March 2011.  We 

will decide on the imposition of penalty on the Branch Manager/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