Central Information Commission Judgements

Mr.Sharwan Kumar vs University Of Delhi on 14 March, 2011

Central Information Commission
Mr.Sharwan Kumar vs University Of Delhi on 14 March, 2011
                          CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                        Decision No. CIC/SG/C/2010/000435/11466
                                                            Complaint No. CIC/SG/C/2010/000435

Complainant                             : Mr. Sharwan Kumar,
                                          Qtr. No. 4, Type II,
                                          Vivekananda College Campus,
                                          Vivek Vihar, Delhi - 110 095


Respondent                          :     Central Public Information Officer
                                          Vivekananda College,
                                          Vivek Vihar, Delhi - 110 095

Facts

arising from the Complaint:

The Complainant had an RTI application with the aforementioned Respondent on 20 th
January 2010 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 before this
Commission. On this basis, the Commission issued a notice to the Respondent on 6th January 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 CPIO for not supplying the information to the
Complainant. Therefore, the only presumption that can be made is that the CPIO 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 CPIO to respond to the Commission’s notice shows
that there is no reasonable cause for the refusal of information.

The Right to Information is a fundamental right of the citizens and disposal of requests under
the said legislation ought to be undertaken with utmost seriousness and responsibility. It is the
responsibility of the CPIO to ensure that the information reaches the applicant within the time
period prescribed by the act.

Decision:

The Complaint is allowed.

In view of the aforesaid, the CPIO is hereby directed to provide the complete information with regard
to the RTI Application dated 20th January 2010 to the Complainant before 30th March 2011 with a
copy to the Commission.

Page 1 of 2

The issue before the Commission is of not providing the requisite information by the CPIO
within 30 days, as required by law.

From the facts before the Commission, it appears that the CPIO 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 CPIO’s part in providing the information, amounts to willful
disobedience of the Commission’s direction and also raises a reasonable doubt that the denial of
information may be malafide.

The CPIO is hereby directed to present himself before this Commission on 11th April 2011 at
2.30 PM along with his written submissions to show cause why penalty should not be imposed
and disciplinary action recommended against him under Section 20 (1) and (2) of the RTI Act.
Further, the CPIO may serve this notice to any other official (s) who are responsible for this
delay in providing the information, and may direct them to be present before the Commission
along with him on the aforesaid scheduled date and time. The CPIO shall also bring proof of
seeking assistance from other officials(s), if any.

This decision is announced in open chamber.

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.

Shailesh Gandhi
Information Commissioner
14th March 2011

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

Page 2 of 2