Central Information Commission Judgements

Mr. K. Vatsala vs Nalsar University Of Law on 26 June, 2009

Central Information Commission
Mr. K. Vatsala vs Nalsar University Of Law on 26 June, 2009
                   CENTRAL INFORMATION COMMISSION
                         Club Building, Near Post office
                    Old JNU Campus, Opp. Ber Sarai Market
                              New Delhi - 110067.
                             Tel : + 91 11 26161796


                                                    Decision No. CIC /SG/C/2009/000401/3854
                                                       Complaint No. CIC/SG/C/2009/000401

Complainant                                :        Mr. K. Vatsala
                                                    454, B-8 Paryatan Vihar
                                                    Vasundhara Enclave
                                                    Delhi-110096

Respondent                                  :       Public Information Officer,
                                                    NALSAR University of Law
                                                    3-4-761 Barakatpura
                                                    Hyderabad, Andhra Pradesh-500027
Facts

arising from the Complaint:

Mr. K. Vatsala had filed a RTI application with the PIO, NALSAR University of
Law, Hyderabad on 27/01/2009 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.

The Commission issued a notice to the PIO on 05/05/2009 asking him to supply
the information by 30/05/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide letter
dated 26/05/2009 that the information had been provided to the complainant and provided
the cause for delay.

Decision:

The Complaint is disposed.

The Commission is of the view that the cause for delay is reasonable.

Shailesh Gandhi
Information Commissioner
June 26, 2009.

For any further communication with the Commission please mention the decision No. given at the top.