Central Information Commission Judgements

Mr. Ripu Sudan vs District Consumer Forum … on 3 November, 2009

Central Information Commission
Mr. Ripu Sudan vs District Consumer Forum … on 3 November, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                Decision No. CIC/C/2009/000498/4253Adjunct
                                                           Complaint No. CIC/C/2009/000498

Complainant                            :        Mr. Ripu Sudan
                                                C-2/55, Sector-20, Rohini,
                                                New Delhi-110085

Respondent                                 :    Public Information Officer,
                                                District Consumer Forum North-West,
                                                CSC Block C, Pkt-C, Shalimar Bagh,
                                                New Delhi - 110085

Facts

arising from the Complaint:

Mr. Ripu Sudan had filed a RTI application with the PIO, District Consumer Forum
North-West, on 20/01/2009 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 19/05/2009 asking him to supply
the information and sought an explanation for not furnishing the information within the
mandated time.

The Commission has perused the information sought by the Complainant in the RTI
Application. In his RTI Application, the Complainant had requested that action be taken on
his complaints. In his complaints he had complained that his son’s name had been wrongly
changed by the teachers. The Commission has come to the conclusion that the information
sought is not covered by the definition of information under Section 2(f) of the RTI Act.

Decision:

The Complaint is dismissed.

The information sought in RTI Application dated 20/01/2009 does not fall within the
definition of information as defined in Section 2(f) of the RTI Act.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
3 November 2009

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