Central Information Commission Judgements

Mr. Sunil Negi vs Delhi Legislative Assembly on 30 March, 2009

Central Information Commission
Mr. Sunil Negi vs Delhi Legislative Assembly on 30 March, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067.
                           Tel : + 91 11 26161796

                                                     Decision No. CIC/SG/C/2009/000060/2480
                                                       Complaint No. CIC/SG/C/2009/000060

Complainant                                :        Mr. Sunil Negi,
                                                    H. No. 36, M.S., Sector 4, Timarpur,
                                                    Near Balak Ram Hospital,
                                                    Delhi -110054.

Respondent                                  :       Public Information Officer,
                                                    Joint Secretary, Delhi Legislative Assembly,
                                                    Civil Lines, Delhi -110054.

Facts

arising from the Complaint:

Mr. Sunil Negi filed a RTI application with the PIO, Delhi Legislative Assembly,
Civil Lines on 11/12/2008 asking for certain information. Since no reply was received
within the mandated time of 30 days, he had filed a complaint under Section 18 to the
Commission.

The Commission issued a notice to the PIO on 13/02/2009 asking him to supply
the information by 07/03/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIOhas informed the Commission that the
information has been sent to the complainant on 24/03/2009 and proof of same has been
provided.

Decision:

Complaint is allowed
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
March 30, 2009.

For any further communication with the Commission please mention the decision No. given at the top.