Central Information Commission Judgements

Shri Prakash Rao vs Cantonment Board, Jabalpur on 29 March, 2010

Central Information Commission
Shri Prakash Rao vs Cantonment Board, Jabalpur on 29 March, 2010
              CENTRAL INFORMATION COMMISSION
             Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                 File No. CIC/LS/A/2009/001186

Appellant                 :                 Shri Prakash Rao

Public Authority          :                 Cantonment Board, Jabalpur

Date of hearing           :                 29.03.2010

Date of Decision          :                 29.03.2010

Facts

:-

The matter, in short, is that vide RTI application dated 11.5.2009, the appellant
had sought information on the following 04 paras :-

“(a) How many such Dairies are existing in the purview/jurisdiction of
Jabalpur Cantonment? Please supply a certified list thereof.

(b) Why the necessary action under existing law, to remove such Dairies from
the jurisdiction/purview of the Jabalpur Cantt could not be taken?

(c) What action has so far been taken by the Cantonment Board for removal
of such Dairies ?

(d) What action is now being taken for removal of such Dairies ?”

2. In addition, he had also sought information on the following 02 paras :-

“(a) Why the Cantonment Board, Jabalpur has failed to prohibit the above LPG
Agency against un-authorised use of the Military Land ?

(b) What action is now being taken to prohibit the above LPG Agency against
unauthorized use of the Military Land ?”

3. Vide letter dated 28.5.2009, the CPIO had asked the appellant to deposit fee of
Rs. 2/- for supply of information. As the appellant has not received the requested
information, he has filed the present appeal.

4. Heard on 29.03.2010. Appellant present. Nobody has appeared for the
Cantonment Board. However, a fax message dated 26.3.2010 has been received from the
CPIO to say that he has not received a copy of the appeal memo filed by the appellant
and has requested for supply of the same.

5. I have heard the appellant and also carefully gone through the appeal memo filed
by him. It is his say that as asked by the CPIO, he deposited fee of Rs.2/- on 3.6.2009 but
no information has been provided to him. This is a serious matter. Besides, non-
appearance of the CPIO before the Commission on the plea that copy of the appeal memo
has not been sent to him also does not appear to be justified. It appears to us that there
has been deliberate and intentional delay on the part of CPIO in supply of information to
the appellant.

DECISION

6. In view of the above, the following order is passed :-

(i) Shri D.R. Singh, Senior Sanitary Inspector, Cantonment Board, Jabalpur
(CPIO) is hereby directed to supply the requested information to the appellant
in 02 weeks time.

(ii) Notice may be issued to him under section 20(1) of the RTI Act to show cause
why penal action should not be initiated against him for non-supply of
information to the appellant so far.

7. The matter will come up for hearing on 30.4.2010 at 1030 hrs. Shri D.R. Singh
will personally appear before the Commission to submit his explanation. He may file his
representation two days before the date of hearing with a copy thereof to the appellant.

Sd/-

( M.L. Sharma )
Central 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.

(K.L. Das)
Assistant Registrar

Address of parties :

1. The CPIO,
Cantonment Board,
Jabalpur, MP-482001.

2. Shri Prakash Rao,
Qtr. No. 307/3, MES Colony,
Ridge Road, Jabalpur Cantt, MP.