Central Information Commission Judgements

Shri Shankar Lal Agarwala vs Ministry Of Urban Development, … on 18 February, 2009

Central Information Commission
Shri Shankar Lal Agarwala vs Ministry Of Urban Development, … on 18 February, 2009
929ShankarLalAgarwalaMoUD18 02 10                              1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/WB/A/2008/00929

Appellant:                                                      Shri Shankar Lal Agarwala

Public Authority:                                               Ministry of Urban Development,
                                                                Department of Publication
                                                                (through Shri P. Kailash Babu,
                                                                Deputy Secretary)

Date of Hearing:                                                18/02/2009

Date of Interim Decision:                                       18/02/2009

FACTS

:-

By his letter of 18/01/2008, the Appellant had requested for the following
information:-

“Date of Publication (not date of printing) of The govt. of India,
Gazette dated Matech 15, 2003 (PHALGUNA 24, 1924) part-IV,
Pages 82 – 103/Issue No.11(weekly) at Delhi, as well as at
Kolkata, in Govt. of India Book shop or other authorized Book
stall.”

2. Vide letter dated 30/01/2008, PIO had asked the Appellant to send Rs.185/- in
favour of Controller of Publication. By subsequent letter dated 08/02/2009, the PIO had
informed the Appellant that the date of publication of the said Gazette was 15/03/2008.

3. Subsequently, vide letter of 16/02/2008, the Appellant had requested for
information on four points. This information was provided by PIO vide his letter dated
11/03/2008.

4. Dissatisfied with the information furnished to him, the Appellant had filed first
Appeal before Shri G. Ganeshan, Appellate Authority, by his letter of 18/03/2008. The
Appellate Authority had disposed of the Appeal vide his OM dated 09/04/2008 by way of
transferring the papers received from the Appellant and other connected documents to the
Manager, Government of India Press, Faridabad, in terms of section 6(3) of RTI Act,
2005, for furnishing requisite information to the Appellant.

5. The present Appeal is directed against the order of the CPIO and the AA.

INTERIM DECISION

6. The matter was heard on 18/02/2009. The Appellant did not appear before the
Commission and sent a FAX message dated 16/02/2008 requesting for adjournment.
The Public Authority is represented by the officer named above. In view of the request
of the Appellant, the matter is adjourned to 09/03/2009 at 16.00 hrs.
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
Tele: 011 2671 73 53
929ShankarLalAgarwalaMoUD18 02 10 2