Central Information Commission Judgements

Mr. Jagat Jaya Sharma vs Allahabad Agricultural … on 5 October, 2009

Central Information Commission
Mr. Jagat Jaya Sharma vs Allahabad Agricultural … on 5 October, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/001124/5028
                                                        Complaint No. CIC/SG/C/2009/001124

Complainant                                 :         Mr. Jagat Jaya Sharma,
                                                      Plot no. 226, Bapujinagar,
                                                      Orissa-751009

Respondent                                   :        Public Information Officer
                                                      Allahabad Agricultural Institute,
                                                      Deemed University,
                                                      Allahabad-211007 (U.P.)

Facts

arising from the Complaint:

Mr. Jagat Jaya Sharma had filed a RTI application with the PIO-Allahabad
Agricultural Institute, Deemed University, Allahabad, U.P. on 30/03/2009 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 on 16/08/2009.

The Commission issued a notice to the PIO on 19/08/2009 asking him to supply
the information by 13/09/2009 and sought an explanation for not furnishing the
information within the mandated time. The Complainant has informed the Commission
vide a letter dated 31/08/2009 that he has received the reply of the RTI Application.

Decision:

The Complaint is disposed off.

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.
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
05 October 2009

(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)