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 0, Cited by 1]

Central Information Commission

Mr. Om Prakash Gupta vs Union Public Service Commission on 8 February, 2011

                     Central Information Commission, New Delhi
                          File No.CIC/WB/C/2010/000365­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                     :                               8 February 2011


Date of decision                    :                               8 February 2011



Name of the Complainant             :   Shri Om Prakash Gupta
                                        S/o. Late Saryug P Gupta,
                                        At Khubi Shah Ka Tola,
                                        Vill & PO - Deendayalpur Teghra,
                                        Distt - Begusarai - 851 113.


Name of the Public Authority        :   CPIO, Union Public Service Commission,
                                        (Sangh Lok Seva Ayog),
                                        Dholpur House, Shahjahan Road,
                                        New Delhi - 110 069.



        The Appellant was not present in spite of notice.

        On behalf of the Respondent, the following were present:­
        (i)     Shri Chaman Lal Guleria, US & CPIO,
        (ii)    Smt. Sampath Kumar, US



Chief Information Commissioner              :     Shri Satyananda Mishra



2. The Appellant was not present in spite of notice. The Respondents were  present in our chamber and made their submissions.

3. The Appellant had sent an application seeking information about certain  details relating to the Assistants Grade Examination 1987. He had not enclosed  CIC/WB/C/2010/000365­SM the  fee  in   the   prescribed  manner;  instead  he  had  sent  a   nonjudicial  stamp  paper.   The   CPIO   had   responded   rather   late   with   the   observation   that   his  application had not been treated as a proper RTI application. However, he had  also provided some information.

4. After examining the records, we agree that the RTI application was not  valid since the Appellant had not enclosed the fee in the prescribed manner.  We   advise   the   Appellant   to   apply   again,   if   he   so   chooses,   along   with   the  application fee in the prescribed manner.

5. The appeal is disposed off accordingly.

6. Copies of this order be given free of cost to the parties.

(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 CIC/WB/C/2010/000365­SM