CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/000361/7861
Complaint No. CIC/SG/C/2010/000361
Complainant : Mr. Vinay Kumar
824, Tanki Road
Bhupendarpuri, Modinagar
Ghaziabad
Respondent : Public Information Officer
O/o the District & Sessions Judge
Administration Branch-I, Tis Hazari Courts
New Delhi
Facts
arising from the Complaint:
Mr. Vinay Kumar filed a RTI application with the PIO, O/o the Districts & Sessions Judge, Tis
Hazari Courts on 11/11/2009 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, O/o the District Sessions Judge,
GNCTD on 22/03/2010 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 03/04/2010 from the PIO, O/o the Districts & Sessions
Judge wherein it has been stated that the RTI Application was received in their office on 13/11/2009
.Further stating that a response has been provided to the Complainant vide a letter dated 17/11/2009, copy of
which was enclosed. The PIO has stated vide the said letter that the RTI Application is not seeking
information as per Section 2(f) of the RTI Act. On perusal of the contents of the RTI application it has been
observed that the PIO’s response to the same is as per the provisions of the RTI Act.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
. Information Commissioner
25 May 2010
Encl: Copy of PIO's reply dated 17/11/2009.
(In any correspondence on this decision, mention the complete decision number.)(SP)