Central Information Commission Judgements

Shri.Mahesh Kishen vs Ut Of Andaman And Nicobar on 22 February, 2011

Central Information Commission
Shri.Mahesh Kishen vs Ut Of Andaman And Nicobar 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/2011/000277
                                                                                                     
                                                                          Dated: 22 February 2011


 Name of the Complainant                    :     Shri Mahesh Kishen
                                                  C/o. Rajesh Trading,
                                                  Dairy Farms Junction,
                                                  Port Blair.


 Name of the Public Authority               :     The Appellate Authority 
                                                  The Chief Vigilance Officer,
                                                  Satarkta Bhavan,
                                                  Block 'A', GPO Complex,
                                                  New Delhi.


                                                ORDER

Shri   Mahesh   Kishen   of   Port   Blair   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   RTI­

application on 23 October 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