Central Information Commission Judgements

Smt.Asha Agarwal vs National Highways Authority Of … on 15 April, 2009

Central Information Commission
Smt.Asha Agarwal vs National Highways Authority Of … on 15 April, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/01545
Dated, the 15th April, 2009.

Appellant : Smt.Asha Agarwal

Respondents : National Highways Authority of India (NHAI)

This matter came up for a hearing on 09.04.2009 pursuant to
Commission’s notices dated 12.02.2009 and 26.02.2009. Appellant was
initially absent, while the respondents were represented by their
Counsel, Shri Gaurav Srivastava, who was assisted by the public
authority’s officers, Shri Karam Veer Sharma, GM(T) and Shri S.B.Singh,
Manager (Tech). However, appellant came late for the hearing and
submitted her written-submission, which has been duly taken on file.

2. Upon perusing the documents filed by the appellant and the
respondents and after hearing the respondents’ submissions, it is found
that the information which is requested by the appellant through her
RTI-application dated 07.06.2007 is actually held by the local revenue
authorities, who conducted the land acquisition proceeding, which is
the subject-matter of this RTI-application. Respondents ought to have
transferred appellant’s application to the appropriate public authority
who held the requested information.

3. It is, therefore, directed that respondents within two weeks of
the receipt of this order, transfer the appellant’s RTI-application dated
07.06.2007 to the appropriate public authority known to hold the
information requested by the appellant, who shall then make an
appropriate reply to the appellant within the provisions of the RTI Act.

4. Appeal disposed of with these directions.

5. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-15042009-16.doc
Page 1 of 1