Central Information Commission Judgements

Mr.R H Bansal vs Government Of Nct Of Delhi on 1 July, 2011

Central Information Commission
Mr.R H Bansal vs Government Of Nct Of Delhi on 1 July, 2011
                 CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office)
                   Old JNU Campus, New Delhi - 110067
                          Tel: +91-11-26161796

                                             Decision No. CIC/SG/C/2011/000347/13229
                                                 Complaint No. CIC/SG/C/2011/000347

Complainant                         :       Mr. R H Bansal
                                            A-59, Vijay Vihar
                                            Phase-2, Rohini
                                            New Delhi-110085


Respondent                           :      Public Information Officer
                                            Principal Secretary
                                            Department of Health and Family Welfare
                                            GNCTD, 9TH Level, A-Wing, Delhi
                                            Secretariat, I.P.Esate, New Delhi

Facts

arising from the Complaint:

Mr. R H Bansal filed an RTI application dated 22/01/2011 with the PIO,
Department of Health, GNCTD 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 27/04/2011 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 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 made is that
the PIO has deliberately and without any reasonable cause refused to give information as
per the provisions of the RTI Act. Failure on the part of the PIO to respond to the
Commission’s notice shows that there is no reasonable cause for the refusal of information.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide the correct and
complete information with regard to the RTI Application dated 22/01/2011 to the
Complainant before 26/07/2011 with a copy to the Commission. From the facts before the
Commission, it appears that the PIO has not provided the correct and complete information
within the mandated time and has failed to comply with the provisions of the RTI Act. The
delay and inaction on the PIO’s part in providing the information even after the
Commission’s direction, amounts to willful disobedience of the Commission’s order and
raises a reasonable doubt that the denial of information may be malafide.

The PIO is hereby directed to submit his written submissions to show cause why
penalty should not be imposed and disciplinary action be not recommended against him
under Section 20 (1) and (2) of the RTI Act before 01/08/2011. If the information has
already been supplied to the Complainant, send a copy of the same to the Commission with
your written submissions, and also proof of seeking assistance from other person(s), if any.
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
01 July 2011

Encl: Copy of RTI application dated 22/01/2011.

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