Central Information Commission Judgements

Mr. Sandeep Saini vs Deputy Commissioner South on 21 February, 2009

Central Information Commission
Mr. Sandeep Saini vs Deputy Commissioner South on 21 February, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067.
                           Tel: + 91 11 26161796

                                               Decision No. CIC /WB/C/2008/00442/SG/1906
                                                  Complaint No. CIC/WB/C/2008/00442/SG

Complainant                           :        Mr. Sandeep Saini
                                               3180, Kucha Tarachand
                                               Darya Ganj New Delhi -110002

Respondent                                :    Public Information Officer,
                                               Deputy Commissioner South
                                               MB Road Saket, New Delhi

Facts

arising from the Complaint:

Mr. Sandeep Saini had filed a RTI application with the PIO, Deputy Commissioner
(South), Saket, Delhi on 04/02/2008 asking for certain information. Since no reply was
received within the mandated time of 30 days, he had filed a complaint under Section 18 to
the Commission. The Commission issued a notice to the PIO on 20/12/2008 asking him to
supply the information and sought an explanation for not furnishing the information within
the mandated time.

The Commission has neither received a copy of the information sent to the
complainant, nor has it received any explanation from the PIO for not supplying the
information to the complainant. Therefore, the only presumption that can be derived is that
the PIO has deliberately and without any reasonable cause refused to give information as per
the provisions of the RTI Act. His failure to respond to the Commission’s notice shows that
he has no reasons for the refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before March 18,
2009. The PIO’s action clearly amounts to denial of information without any reasons. The
PIO is therefore, asked to submit a written explanation showing cause as to why penalty
should not be imposed and disciplinary action be recommended against him under Section 20
(1) & (2) of the RTI Act before March 23, 2009.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.

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

Shailesh Gandhi
Information Commissioner
February 21, 2009.