Central Information Commission Judgements

Mr. Mukesh Kumar vs Govt. Of Nct Of Delhi on 29 July, 2009

Central Information Commission
Mr. Mukesh Kumar vs Govt. Of Nct Of Delhi on 29 July, 2009
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                          Decision No. CIC/SG/C/2009/000625/4269
                                                            Complaint No. CIC/SG/C/2009/000625

Complainant                             :        Mr. Mukesh Kumar
                                                 Ch.no. 29, Chaudhary Charan Singh,
                                                 Law Chambers Civil Lines,
                                                 Meerut, U.P.

Respondent                               :       Public Information Officer
                                                 Govt. of NCT of Delhi
                                                 O/o the District Election Officer (South),
                                                 M.B.Road, Saket, Delhi - 110061

Facts

arising from the Complaint:

Mr. Mukesh Kumar had filed a RTI application with the District Election Officer
(South),Delhi on 29/01/2009 asking for certain information. Since no reply was received within
the mandated time of 30 days, he filed a complaint under Section 18 of the RTI Act to the
Commission.

The Commission issued a notice to the PIO on 10/06/2009 asking him to supply the
information by 05/07/2009 and sought an explanation for not furnishing the information within
the mandated time. The PIO has informed the Commission that the information has already been
sent to the Complainant on 25/06/2009 vide letter no. F.4(5)/DEO(s)/RTI/08/1410. From perusal
of the papers submitted by the PIO it is apparent that the information has been supplied to the
Appellant.

Decision:

The Complaint is disposed off.

The Commission condones the delay and warns the PIO to ensure that information is
given to applicants within 30 days as mandated under Section 7 (1) of the RTI Act.

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
29 July 2009

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