CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001455/6133
Complaint No. CIC/SG/C/2009/001455
Complainant : Mr. Pradip Singh
Gali No.-4, Village Jagatpur
New Delhi-110084
Respondent : Public Information Officer
SDM (Civil Lines)
O/o the Deputy Commissioner (North)
1, Kripa Narain Marg, Delhi-110054
Facts
arising from the Complaint:
Mr. Pradip Singh had filed a RTI application with the PIO,SDM,O/o the
DC(North),1,Kripa Narain Marg,Delhi-110054 on 07/09/2009 asking for certain information.
Since no reply was received within the mandated time of 30 days, he had filed a Complaint under
Section 18 of the RTI Act with the Commission on 20/10/2009. On this basis, the Commission
issued a notice to the PIO on 28/10/2009 with a direction to provide the information to the
Complainant and further sought an explanation for not furnishing the information within the
mandated time.
Subsequently, the Commission received a letter dated 30/11/2009 from the PIO/SDM
(Civil Lines) ,wherein copy of the information being provided to the Complainant vide letter
dated 23/10/2009 was enclosed. On perusal of the information, it has been observed that
information provided is incomplete. Information given on Query No.8 is partial as names and
contact details of the controlling authorities as sought has not been provided. On Query No.13
information is not complete, as copy of rules and regulations have not been provided. Further,
information given on Query No.5 & 14 is inappropriate.
Decision:
The Complaint is allowed.
The PIO is directed to provide the complete and correct information as mentioned above
to the Complainant by 25/01/2010.Proof of dispatch of information should be sent to the
Commission before 29/01/2010. Further, the PIO is directed to submit a written explanation to
show 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 29/01/2010.
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, 2005.
Shailesh Gandhi
Information Commissioner
30/12/2009
Encl: Copy of RTI Application dated 07/09/2009.
(For any further correspondence in this matter, please quote the file no. mentioned above)(SP)