CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001072/12675
Complaint No. CIC/SG/C/2010/001072
Complainant : Mr. Sudhir Rana, S/o Ram Kishan,
R/o VPO Kadipur,
Delhi-110036
Respondent : PIO & ADM/LAC(NW)
Government of NCT of Delhi
O/o ADM/LAC(NW),
Dist.- North-West, Kanjhawala,
Delhi- 110081
Facts
arising from the Complaint:
Mr. Sudhir Rana had filed a RTI application dated 28/04/2010 with the
Respondent, Delhi 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 with the Commission. On this basis, the Commission issued two
notices on 20/08/2010 & 07/10/2010 to the PIO, O/o Dy. Commissioner & O/o
Divisional Commissioner, GNCTD, 5, Sham Nath Marg, New Delhi 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 various letters dated 23/09/2010, 25/11/2010 &
26/11/2010 from the PIO & ADM/LAC (NW), wherein it has been stated that the RTI
application dated 28/04/2010 was received in his office on 03/05/2010 and the reply was
furnished to the Complainant on 10/06/2010 & 05/07/2010. In compliance with the
Commission’s direction the same information was again sent to the complainant vide
letter dated 25/11/2010.
Decision:
The Complaint is disposed.
Further, the Commission warns the PIO to ensure that information is given to
applicants within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.
Shailesh Gandhi
Information Commissioner
03 June 2011
(In any correspondence on this decision, mention the complete decision number.)(RA)