Central Information Commission Judgements

Shri. Sailendra Gupta vs Securities And Exchange Board Of … on 13 May, 2011

Central Information Commission
Shri. Sailendra Gupta vs Securities And Exchange Board Of … on 13 May, 2011
                                  ds U nz h ; l wp uk vk;ks x
                                 Central Information Commission
                                  2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                              vxLr ØkfUr Hkou / August Kranti Bhavan
                                 Hkhdkth dkek Iysl/ Bhikaji Cama Place
                             ubZ fnYyh ­ 110066 / New Delhi - 110066
                                               Phone No.011­26183996
                                                   *****


                                                                       No.CIC/SM/C/2011/000546
                                                                                                        
                                                                                  Dated: 13 May 2011


 Name of the Complainant                   :      Shri Sailendra Gupta
                                                  Lohia Kirana Store,
                                                  Maharana Pratap Nagar,
                                                  Gumnawada, Jhansi - 284 128.


 Name of the Public Authority              :      The Appellate Authority 
                                                  Securities & Exchange Board of India,
                                                  Plot No.C4­A, 'G' Block, Bandra Kurla 
                                                  Complex, Bandra(East), 
                                                  Mumbai 400051.


                                               ORDER

Shri   Sailendra   Gupta   of   Jhansi   has   complained   to   the   Central 

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

Public Information Officer although he had filed his RTI­application on 3 July 

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 

CPIO in writing for not providing the information in time and to forward the same 

to us along with his comments before 17 June 2011.   We will decide on the 

imposition of penalty on the 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