Central Information Commission Judgements

Mr. Subhash Chandra Agrawal vs O/O The Dist. Election Officer/ … on 5 October, 2009

Central Information Commission
Mr. Subhash Chandra Agrawal vs O/O The Dist. Election Officer/ … 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/2009/001098/5021
                                                                 Complaint No. CIC/SG/C/2009/001098

Complainant                                 :         Mr. Subhash Chandra Agrawal,
                                                      1775, Kucha Lattushah, Dariba,
                                                      Chandni Chowk, Delhi-110006

Respondent                                   :        Public Information Officer
                                                      S.D.M. (Election/ North)
                                                      O/o the Dist. Election Officer/ D.C.(North)
                                                      Government of NCT of Delhi
                                                      1, Kripa Narain Marg, Delhi

Facts

arising from the Complaint:

Mr. Subhash Chandra Agrawal had filed a RTI application with the PIO – Election
Commission of India, Nirvachan Sadan, Ashok Road, New Delhi on 09/05/2009 asking for
certain information, which was transferred to the PIO- S.D.M.(Election/ North), O/o the Dist.
Election Officer/ D.C.(North), GNCTD, 1, Kripa Narain Marg, Delhi on 02/06/2009 U/S 6(3) of
RTI Act, 2005. Since no reply was received within the mandated time of 30 days, he had filed a
complaint under Section 18 to the Commission on 07/08/2009.

The Commission issued a notice to the PIO on 07/08/2009 asking him to supply the
information by 01/09/2009 and sought an explanation for not furnishing the information within
the mandated time. The PIO has informed the Commission vide a letter dated 21/08/2009 that the
required information has been sent to the Complainant on 01/07/2009. A perusal of the papers it
appears that in the reply of the RTI Application filed by the Complainant dated 09/05/2009 the
PIO has not supplied the complete information to the Complainant.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before October 25, 2009.
The PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation to show cause as to why penalty should not be
imposed and disciplinary action be recommended against him under Section 20 (1) & (2) of the
RTI Act before November 01, 2009.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.

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