Central Information Commission Judgements

Dr.S D Bharti vs Malavya National Institute Of … on 14 March, 2011

Central Information Commission
Dr.S D Bharti vs Malavya National Institute Of … 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/2010/000468/ 11454
                                                               Complaint No. CIC/SG/C/2010/000468


Complainant                             :   Dr. S. D. Bharti,
                                            D - 57 Staff Colony,
                                            Malaviya National Institute of Technology,
                                            Jaipur, Rajasthan - 302 017


Respondent                          :       Central Public Information Officer,
                                            Malaviya National Institute of Technology,
                                            Jawahar Lal Nehru Marg,
                                            Jaipur, Rajasthan - 302 017



Facts

arising from the Complaint:

The Complainant had filed an RTI application with the aforementioned Respondent on
nd
22 February 2010 asking for certain information regarding appointment of Section Officer in the
Respondent Public Authority. 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 7th 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.

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 22nd February 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 of receipt of the application 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 7th April at 2.30PM
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