Central Information Commission Judgements

Shri. Vishwas Bhamburkar vs Central Administrative Tribunal on 29 June, 2011

Central Information Commission
Shri. Vishwas Bhamburkar vs Central Administrative Tribunal on 29 June, 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/2011/000687
                                                                                                           
                                                                                    Dated: 29 June 2011


 Name of the Complainant                      :      Shri Vishwas Bhamburkar
                                                     B/72, Satellite Centre,
                                                     Vastrapur, Ahmedabad - 380 015.


 Name of the Public Authority                 :      The Appellate Authority 
                                                     Central Administrative Tribunal,
                                                     Opp. Sardar Patel Stadium, 
                                                     Navrangpura, Ahmedabad - 380 009.



                                                  ORDER

Shri Vishwas Bhamburkar of Ahmedabad 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 1 April 

2011.  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. If, 

however, the CPIO/Appellate Authority had responded in time and provided the 

desired information, please let us know at the earliest.

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 29 July 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