Central Information Commission Judgements

Mr. Anshu Kumar vs University Of Allahabad on 29 July, 2009

Central Information Commission
Mr. Anshu Kumar vs University Of Allahabad 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/2009/000470/4286
                                                            Complaint No. CIC/SG/C/2009/000470

Complainant                             :         Mr. Anshu Kumar
                                                  23/47/112 A, Kidwai Nagar,
                                                  Allapur, Allahabad

Respondent                               :        Mr. R.L.Vishwakarma
                                                  Public Information Officer
                                                  University of Allahabad
                                                  Senate Hall (North), First Floor,
                                                  Allahabad

Facts

arising from the Complaint:

Mr. Anshu Kumar had filed a RTI application with the Public Information Officer,
University of Allahabad, Allahabad on 15/01/2009 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 19/05/2009 asking him to supply the
information by 13/06/2009 and sought an explanation for not furnishing the information within
the mandated time. The PIO has informed the Commission on 19/06/2009 that the information
has been sent to the Complainant on 11/06/2009. From a 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.)(RM)