Central Information Commission Judgements

Mr.Irshaad Khan vs Consumer Affairs, Food And Civil … on 27 June, 2011

Central Information Commission
Mr.Irshaad Khan vs Consumer Affairs, Food And Civil … on 27 June, 2011
                               CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                               Decision No. CIC/SG/C/2011/000240/13130
                                                                                   Complaint No. CIC/SG/C/2011/000240


Complainant                                     :          Mr. Irshad Khan
                                                           L-113, Sunder Nagri,
                                                           New Delhi-110093

Respondent                                      :           Public Information Officer
                                                            Assistant Commissioner (East)
                                                            O/o the Assistant Commissioner (East)
                                                            Food & Supplies Department, GNCTD
                                                            D.D.A Complex, Dayanand Vihar
                                                            New Delhi -110092

Facts

arising from the Complaint:

Mr. Irshad Khan had filed a RTI application dated 25/01/2011 with the PIO & AC (East), Food
& Supplies Department, GNCTD asking for certain information. However, on not having received the
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 PIO, Assistant
Commissioner (East), Food & Supplies Department, GNCTD on 06/04/2011 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 is in receipt of a letter dated 25/04/2011 from the Respondent stating that the
said RTI Application was never received in their office.

The Commission is hereby enclosing a copy of the said RTI application dated 25/01/2011.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide complete and specific reply with
respect to the RTI application dated 25/01/2011 to the Complainant before 17/07/2011 with a copy to
the Commission.

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
27 June 2011
Encl: RTI Application dated 25/01/2011
(In any correspondence on this decision, mention the complete decision number.)(SP)