Central Information Commission Judgements

Mr.Ran Singh vs Government Of Nct Of Delhi on 7 June, 2011

Central Information Commission
Mr.Ran Singh 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/2011/000207/12741
                                                                                  Complaint No. CIC/SG/C/2011/000207

Complainant                                      :          Mr. Ran Singh
                                                            H.No.30, Village Sahibabad,
                                                            PO-C.E.L, Jhandapur,
                                                            District- Ghaziabad, Uttar Pradesh

Respondent                                      :           PIO & Deputy Director of Education (NE)
                                                            Directorate of Education,
                                                            Government of NCT of Delhi,
                                                            RTI Cell, Yamuna Vihar
                                                            Delhi- 110053

Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 15/12/2010 with the Respondent PIO asking
for certain information. However, on not having received the information within the mandated time, the
Complainant filed a complaint under Section 18 of the RTI Act before this Commission. On this basis,
the Commission issued a notice to the Respondent on 26/03/2011 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 is in receipt of the submissions of the Respondent vide letter dated 11/04/2011
wherein it has been stated that a reply to the RTI application had been sent to the Complainant vide
letter dated 30/12/2010 through speed post. It is further stated that after the receipt of the Commission’s
notice the reply has been again sent to the Complainant.

The Commission is also in receipt of the Complainant’s letter dated 27/04/2011 wherein he has
stated that the information provided by the Respondent is a copy of the Delhi Govt. Medical Rules
whereas the information sought by him was a copy of relevant Central Medical Attendance Rules.
However it is pertinent to note that the Complainant had not specified any such thing in his RTI
application.

On perusal of the records before this Commission, it appears that the information has been
provided by the Respondent.

Decision:

The Complaint is disposed off.

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
7th June 2011
(In any correspondence on this decision, mention the complete decision number.)(RJ)