Central Information Commission Judgements

Mr. Santaosh Kumar Gupta vs Delhi Subordinate Services … on 9 February, 2009

Central Information Commission
Mr. Santaosh Kumar Gupta vs Delhi Subordinate Services … on 9 February, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi - 110066.
                        Tel : + 91 11 26161796

                                         Decision No. CIC /WB/C/2008/00582/SG/1564
                                            Complaint No. CIC/WB/C/2008/00582/SG

Complainant                         :       Mr. Santaosh Kumar Gupta
                                            LDC, C/o PR (W), DJB
                                            Varunalaya Phase-II
                                            Karol Bagh, New Delhi - 110055

Respondent                           :      Public Information Officer,
                                            Delhi Subordinate Services Selection Board
                                            3rd Floor, UTCS Building
                                            Vishwas Nagar, Shahdara
                                            Delhi -1100032
Facts

arising from the Complaint:

Mr. Santaosh Kumar Gupta had filed a RTI application with Public Information
Officer, Delhi Subordinate Services Selection Board, 3rd Floor,UTCS Building, Vishwas
Nagar, Shahdara, Delhi-1100032 on 16/01/2008 asking for certain information. Since no
reply was received within the mandated time of 30 days, they had filed a complaint under
Section 18 to the Commission.

The Commission issued a notice to the PIO asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the information has been sent to the
complainant on 20/01/2009 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

The Commission condones the delay and warns the PIO to ensure that
information is given to applicants with in 30 days as mandated under Section 7 (1) of the
RTI act.

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

Shailesh Gandhi
Information Commissioner
February 9, 2009