Central Information Commission Judgements

Mr.Mayank Mittal vs Government Of Nct Of Delhi on 7 June, 2011

Central Information Commission
Mr.Mayank Mittal vs Government Of Nct Of Delhi on 7 June, 2011
                    CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                         Decision No. CIC/SG/C/2011/000164/12723
                                                             Complaint No. CIC/SG/C/2011/000164


Complainant                                     :         Mr. Mayank Mittal,
                                                          C/o Pradeep Bansal,
                                                          Gali No. 1, (Matthi Wali Gali),
                                                          Shastri Nagar,
                                                          New Delhi - 110052

Respondent                                      :         Public Information Officer
                                                          Registrar,
                                                          Delhi State Consumer Dispute Commission,
                                                          A - Block, First Floor, Vikas Bhawan,
                                                          I.P. Estate , New Delhi - 110002

Facts

arising from the Complaint:

Mr. Mayank Mittal had filed an RTI application dated 08/10/2010 with the PIO,
Delhi State Commission, A-Block, First Floor, Vikas Bhawan, IP Estate, New Delhi
asking for certain information. On not having received any information within the
mandated time the Complainant filed a Complaint under Section 18 of the RTI Act with
the Commission. On this basis, the Commission issued a notice to the Respondent on
09/03/2010 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 13/04/2011 from the PIO/Registrar
stating that the RTI application was forwarded to APIO, the President (N.W).
Subsequently, the reply received from the APIO was sent to the Complainant vide letter
dated 19/11/2010. It has been further stated that the same was returned back on
25/11/2010 with remarks of incomplete address (no house number being mentioned in the
address).

Decision:

The Complaint is disposed off.

Further, the Commission warns the PIO to ensure that information is given to the
applicants within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.
Further, a copy of the information provided by the PIO is hereby enclosed.

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

Shailesh Gandhi
Information Commissioner
07 June 2011

Encl: Copy of PIO’s reply dated 19/11/2010

(In any correspondence on this decision, mention the complete decision number.)(SP)