Central Information Commission Judgements

Smt. R. Vedavalli vs Dtea Senior Secondary School on 20 August, 2009

Central Information Commission
Smt. R. Vedavalli vs Dtea Senior Secondary School on 20 August, 2009
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/000347/4503
                                                              Complaint No. CIC/SG/C/2009/000347

Complainant                                      :          Smt. R. Vedavalli,
                                                            Assistant Teacher,
                                                            DTEA Senior Secondary School,
                                                            Mandir Marg, New Delhi-110001

Respondent                                        :         Public Information Officer
                                                            The Secretory DTEA (Regd.)
                                                            DTEA Senior Secondary School
                                                            Lodhi Road, New Delhi-110003

Facts

arising from the Complaint:

Smt. R. Vedavalli had filed a RTI application with the PIO – DTEA Senior
Secondary School, New Delhi-110003 on 27/01/2009 asking for certain information.
Since no reply was received within the mandated time of 30 days, she had filed a
complaint under Section 18 to the Commission on 22/04/2009. The Commission issued a
notice to the PIO on 01/07/2009 asking him to supply the information and sought an
explanation for not furnishing the information within the mandated time.

The Commission has neither received a copy of the information sent to the
complainant, nor has it received any explanation from the PIO for not supplying the
information to the complainant. Therefore, the only presumption that can be derived is
that the PIO has deliberately and without any reasonable cause refused to give
information as per the provisions of the RTI Act. His failure to respond to the
Commission’s notice shows that he has no reasons for the refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before September
10, 2009. The PIO’s action clearly amounts to denial of information without any reasons.
The PIO is therefore, asked to submit a written explanation showing 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 September 15, 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
20 August 2009
(In any correspondence on this decision, mention the complete decision number.)(RA)