Central Information Commission Judgements

Shri Suraj Vaidya vs A & N Administration on 25 September, 2008

Central Information Commission
Shri Suraj Vaidya vs A & N Administration on 25 September, 2008
                      Central Information Commission
                                    *****

No.CIC/OK/C/2007/00533

Dated: 25 September 2008

Name of the Complainant : Shri Suraj Vaidya
General Secretary
A & N Peoples Anti-Corruption Forum
No. 5, Quarry Hills
Port Blair

Name of the Public Authority : A & N Administration

Background:

Shri Suraj Vaidya, General Secretary, A & N Peoples Anti-Corruption
Forum, Port Blair, filed an RTI-application with the Public Information Officer
and Development Commissioner, Andaman & Nicobar Islands, Port Blair, on 15
March 2007, seeking information on three counts, such as, copies of B.Sc.
Graduation and M.Sc. Post-graduation certificates of Shri M.A. Salam (Director
In-charge), Agriculture Department, etc.

2. Not getting any reply from the PIO, the Appellant filed an appeal with the
first Appellate Authority on 30 April 2007. In the meanwhile, the PIO vide his
letter dated 17 May 2007 replied to the RTI-application. Thereafter, the
Applicant approached the Central Information Commission with a Complaint on
3 September 2007.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 24 September 2008.

4. Shri M.K. Biswas, Assistant Secretary & PIO and Shri Tapan Mandal,
Development Commissioner & Appellate Authority, represented the
Respondents.

5. The Complainant, Shri Suraj Vaidya, was present in person.

Decision:

6. The Commission heard both the parties and noted that according to the
Respondents that they had not received any notice for hearing of this case. The
Commission finds this submission a bit strange because the Applicant on the
other hand has received it. Whatever it be, the Complainant in the present
case has asked for details of education qualifications of Shri M.A. Salam
(Director In-charge, Agriculture Department). The Respondents did reply to the
RTI-application but the information supplied was not complete. Accordingly,
the Commission now directs the Respondents to supply the complete
information together with the copies of the documents asked for by the
Complainant free of cost to him. This may be done by 14 October 2008.

7. The case is thus disposed of.

(O.P. Kejariwal)
Information Commissioner

Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Suraj Vaidya, General Secretary, A & N Peoples Anti-Corruption
Forum, No. 5, Quarry Hills, Port Blair

2. Shri M.K. Biswas, Assistant Secretary & Public Information Officer, A
& N Administration, Secretariat, Port Blair.

3. Shri, Tapan Mandal, Development Commissioner & Appellate
Authority, A & N Administration, Secretariat, Port Blair.

4. Officer Incharge, NIC

5. Press E Group, CIC