Central Information Commission Judgements

Mr.Rajendra Singh vs Government Of Nct Of Delhi on 1 August, 2011

Central Information Commission
Mr.Rajendra Singh vs Government Of Nct Of Delhi on 1 August, 2011
                            CENTRAL INFORMATION COMMISSION
                                  Club Building (Near Post Office)
                                Old JNU Campus, New Delhi - 110067
                                       Tel: +91-11-26161796

                                                                              Decision No. CIC/SG/C/2011/000453/13778
                                                                                  Complaint No. CIC/SG/C/2011/000453


Complainant                                                     :   Mr. Rajendar Singh
                                                                    House Number-500,
                                                                    Bajitpur Takarana,
                                                                    New Delhi-110039

Respondent                                                      :   Public Information Officer
                                                                    Sub-Divisional Magistrate (Narela),
                                                                    GNCTD, At MPCC, Naya Bans,
                                                                    North-West District,
                                                                    New Delhi-110082

Facts arising from the Complaint:
        Mr. Rajendar Singh filed a RTI application with the PIO/Sub-Divisional Magistrate, Narela Zone,
GNCTD on 22/02/2011 asking for certain information. However on not having received the information
within the mandated time, a Complaint was filed under Section 18 of the RTI Act with the Commission. On
this basis, the Commission issued a notice to the PIO/Sub-Divisional Magistrate, Narela, GNCTD on
19/05/2011 with a direction to provide the information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.

       The Commission received a letter dated 31/05/2011 from the PIO/Sub-Divisional Magistrate
wherein it has been stated that the RTI Application was received on 24/02/2011. Further, stating that
information procured from the Halqa Patwari was provided to the Complainant vide a letter dated
21/03/2011. Copy of the information was enclosed. The same information has been again stated to have
been provided to the Complainant vide letter dated 31/05/2011.

Decision:
The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.



                                                                                                        Shailesh Gandhi
                                                     .                                        Information Commissioner
                                           01 August 2011

.

(In any correspondence on this decision, mention the complete decision number.)(SP)