CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000098/12424
Complaint No. CIC/SG/C/2011/000098
Complainant : Mr. Rameshwar Sharma
Chamber No. 3A, South Site, First Line,
SDM Courts Compound, Seelampur Courts,
Delhi -110053
Respondent : PIO & Administrative Officer,
District Session Judge,
O/o District Session Judge-IX
Dwaraka District Court, Sector-10,
Dwaraka, New Delhi- 110070
Facts
arising from the Complaint:
Mr. Rameshwar Sharma filed a RTI application with the PIO, District Session
Judge, Dwaraka District Court, Delhi on 27/07/2010, asking for certain information. On
not having received the information within the mandated time, a complaint was filed
under Section 18 of the RTI Act with the Commission on 25/01/2011. On this basis, the
Commission issued a notice to the PIO, District Session Judge, Dwaraka District Court,
on 28/01/2011 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 04/02/2011 from PIO, District Session
Judge, Dwaraka District Court, Delhi, wherein it has been stated that the information had
been furnished to the Complainant vide letter dated 12/08/2010. The PIO has also
submitted the copy of relevant pages of dispatch entry register of R&I Branch. On a
perusal of the proof of dispatch of the reply, it has been observed that the information
was sent to the Complainant on 13/08/2010 i.e. within 30 days.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
18 May 2011
Encl: Copy of reply dated 12/08/2011
(In any correspondence on this decision, mention the complete decision number.)(Rh)