CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001138/10072
Complaint No. CIC/SG/C/2010/001138
Complainant : Ms. Farhana
E-6/67, Sunlite Colony
Old Seema Puri
Delhi- 110095
Respondent : PIO & SDM (Seema Puri)
O/o Sub Divisional Magistrate, GNCTD
Seemapuri Sub Division
D.C. Office Complex, Nand Nagri
Delhi
Events Chronologically:
• RTI Application - 30/04/2010
• No information provided by the PIO
• Complaint
• Notice - 17/09/2010
- Information to be provided
to the Complainant before - 12/10/2010
- Copy of information &
PIO's explanation to be sent
to the Commission before - 22/10/2010
• Response of the PIO
to the Notice - 08/10/2010
Facts
arising from the Complaint:
Ms. Farhana had filed a RTI application with the PIO, SDM Seema Puri, on
30/04/2010 asking for certain information. However 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 PIO, SDM, Seema Puri, on 17/09/2010 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 08/10/2010 from the PIO wherein it was
stated that a reply to the said RTI Application was already provided to the Complainant
vide letter dated 29/05/2010 and it was also stated that the birth order was already issued
to the Complainant on 05/10/2010. Further, it was also stated that subsequent to the
Commission’s notice, the same reply was being provided to the Complainant free of cost
again. On perusal of documents, the Commission observes that the information provided
by the PIO vide letter dated 29/05/2010 appears to be satisfactory.
Decision:
The Complaint is disposed.
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
18th November, 2010
Encl: PIO reply dated 29/05/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)