CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001303/13298
Appeal No. CIC/SG/A/2011/001303
Relevant facts emerging from the Appeal:
Appellant : Ms. Sameena Begum
1231 Faiz Ganj Gali No.-1
Bahadur Garh, Delhi- 110006
Respondent : Mr. Ashish Kumar
PIO & SDM(Sadar Bazar)
Revenue Department, GNCTD
Old Civil Supplies Building
Tis Hazari, Delhi 110006
RTI application filed on : 07/01/2011
PIO replied on : 08/02/2011
First Appeal filed on : 02/03/2011
First Appellate Authority order of : -------------
Second Appeal received on : 13/05/2011
Sl. Information Sought Reply of PIO
1. Who is responsible for delay of three months for Nobody is responsible for the delay. Applicant
a finished copy? himself is responsible as he deposited the court
fee on 20/12/2010.
2. What are the provisions for obtaining certified Certified copies may be obtained through CA-I
copies in SDM Court Sadar Bazar? form after depositing the prescribed fee @ Rs.5/-
per page
3. Give the name and post details of the officers Santosh Kumar, Executive magistrate, Sadar
who furnish the certified copies in the SDM Bazar.
Court?
Grounds for the First Appeal:
The information provided is false.
Order of the First Appellate Authority (FAA):
No reply given.
Ground of the Second Appeal:
No reply given to the appellant.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Absent;
Respondent: Mr. Ashish Kumar, PIO & SDM(Sadar Bazar);
The respondent states that the RTI application of 06/01/2011 was received by him office on
18/01/2011 and he has supplied the complete information to the Appellant on 08/02/2011. It appears
that the information has been provided by the Respondent and the Appellant had not stated clearly in
the second appeal the reasons for dissatisfaction with the information. The Commission directs the Dy.
Commissioner (North) to ensure that RTI Applications reach the PIOs within 24 hours.
Decision:
The Appeal is disposed.
The information appears to have been provided.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
07 July 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)
Copy through Mr. Ashish Kumar, PIO & SDM(Sadar Bazar) to:
1- Dy. Commissioner (North);