Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Central Information Commission

Mr.Navneet Kant Sharma vs Kendriya Vidyalaya Sangathan on 26 October, 2010

                               CENTRAL INFORMATION COMMISSION
                    Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                      Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                                    Complaint: No. CIC/SG/C/2010/000458-DS
                                                                                                          Dated:-22/10/2010

Complainant                                              :         Shri Navneet Kant Sharma, Bareilly

Public Authority                                          :        Kendriya Vidhyalaya Sangathan, New Delhi

                                                             ORDER

The Commission has received a petition from Shri Navneet Kant Sharma, stating that his RTI-application of 30/09/2009 filed with the CPIO, Kendriya Vidhyalaya Sangathan, 18, Institutional Area, Shahid Jeet Singh Marg, New Delhi-110602, has not been responded to within the time limit prescribed under the RTI-Act 2005. A copy of his RTI-application is enclosed. Thereafter, the petitioner filed 1St Appeal before Appellate Authority of Public Authority. From the perusal of documents on record, it is seen that the same has not been adjudicated upon by the First Appellate Authority.

To avoid multiple proceeding under section 19 and 18 of the RTI Act, viz, appeals and complaints, the matter is remitted to The CPIO with the following directions:

i. In case no reply has been given by CPIO to the complainant to his/her RTI request, The CPIO should furnish a reply to the complainant within two weeks of receipt of this order.
ii. In case CPIO has already given reply to the complainant in the matter, he/she should furnish a copy of his/her reply to the complainant within one week of receipt of this order iii. CPIO should invariably indicate to the complainant the name and address of the 1st Appellate Authority, before whom the complainant can file first appeal. If any, iv. A copy of CPIO's reply will be endorsed to the Commission clearly indicating the case number and reason for delay if any in providing information.
3. In case the complaint is not satisfied with the reply received from CPIO, he/she, under section 19 (i) of the RTI Act, may within the time prescribed file first-appeal before the AA.
4. On receipt of the first appeal from the petitioner as per the above directions, AA should dispose of the appeal within the period stipulated in the RTI Act.
5. In case complainant still feels aggrieved by the decision of AA, he/she shall be free to approach the Commission in second appeal under section 19(3), along with complaint u/s 18, if any, within the prescribed time limit.
6. The matter is closed with above directions.

-sd-

(Smt. Deepak Sandhu) Information Commissioner (DS) Authenticated true copy:

(T. K. Mohapatra) US & Dy. Registrar Tele. No. 011-26105027 [email protected] Copy to:-
1. Shri Navneet Kant Sharma, Marwari Ganj, East Gate, Bareilly-243001
2. The CPIO, Kendriya Vidhyalaya Sangathan, Kendriya Vidyalaya, NHPC, Dharchula
3. The Appellate Authority, Kendriya Vidhyalaya Sangathan, 18, Institutional Area, Shahid Jeet Singh Marg, New Delhi-110602