Central Information Commission Judgements

Shri Pritam Piara vs Food Corporation Of India on 19 January, 2010

Central Information Commission
Shri Pritam Piara vs Food Corporation Of India on 19 January, 2010
              CENTRAL INFORMATION COMMISSION
                   (Hearing at UT Chandigarh)

                      File No. CIC/LS/A/2009/000236

Appellant                   :      Shri Pritam Piara

Public Authority            :      Food Corporation of India
                                   (through Shri R.S. Bhanot, AGM (Vig) &
                                   Smt Santosh Punj, Manager (Vig))

Date of Hearing             :      19.1.2010

Date of Decision            :      19.1.2010

FACTS

The matter is called for hearing today dated 19.1.2010 at UT Guest
House, Chandigarh. Appellant present. FCI is represented by the officers
named above. The matter, in short, is that a memo dated 20.1.2007 was issued
to the appellant by the FCI, Regional Office, Punjab, Chandigarh. It was,
however, delivered to the appellant on 5th July, 2007. The appellant submits
that inordinately delayed service of the memo has caused detriment to him.
He, therefore, wants to know the identity of the defaulting officers responsible
for delayed service of the memo in question.

DECISION

2. Shri Bhanot, AGM (Vig) is hereby directed to cause an inquiry into the
matter and fix up responsibility for the delayed service of memo on the
appellant and to inform the appellant accordingly in 08 weeks time.

3. The matter is closed at the Commission’s end.

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. Shri R.S. Bhanot
AGM (Vig);

Food Corporation of India,
Regional Office, Chandigarh.

2. Shri Pritam Piara
511/8, Onkar Nagar,
Nr. Saini Guest House,
Gurdaspur.