Central Information Commission Judgements

Mr. Munna Kumar Pandey vs Kendriya Vidyalaya Sangathan on 14 December, 2009

Central Information Commission
Mr. Munna Kumar Pandey vs Kendriya Vidyalaya Sangathan on 14 December, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/001416/5864
                                                        Complaint No. CIC/SG/C/2009/001416

Complainant                                 :        Mr. Munna Kumar Pandey
                                                      Motivation Classes, Main Road,
                                                      Buxar, Bihar

Respondent                                   :        Public Information Officer
                                                      Kendriya Vidyalaya Sangathan
                                                      Kendriya Vidyalaya Buxar,
                                                      Near Ram Rekha Ghat, Campus of M.P.
                                                      High School, Buxar, Bihar-802101

Facts

arising from the Complaint:

Mr. Munna Kumar Pandey had filed a RTI application with the PIO-KVS,
Kendriya Vidyalaya Buxar, Buxar, Bihar on 25/08/2009 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 10/10/2009.

The Commission issued a notice to the PIO on 20/10/2009 asking him to supply
the information by 14/11/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide a
letter dated 11/11/2009 that the reply of the RTI Application dated 25/08/2009 has been
sent to the Complainant.

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
14 December 2009

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