Central Information Commission Judgements

Mrs.Kunti Sinha vs Government Of Nct Of Delhi on 16 September, 2010

Central Information Commission
Mrs.Kunti Sinha vs Government Of Nct Of Delhi on 16 September, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2010/001835/9388
                                                                 Appeal No. CIC/SG/A/2010/001835

Relevant Facts

emerging from the Appeal

Appellant : Mrs. Kunti Sinha
C/o Fodara
Gali No. 12, Rana Mohalla,
Saboli, Delhi – 110093

Respondent : PIO and Districts officer
Social Welfare Department
(Govt. of NCT of Delhi)
Dist. North East, Sanskar Ashram
Complex, Dilshad Garden,
Delhi.

RTI application filed on           :      15/03/2010
PIO replied                        :      26/03/2010
First appeal filed on              :      13/04/2010
First Appellate Authority order    :      Not ordered
Second Appeal received on          :      02/07/2010

S. No.                      Information Sought                               Reply of the PIO
1.     Datewise details of payment of widow pension made in the     The widow pension of the Appellant

name of the Appellant along with amount and certified copy was approved by the Social Welfare
of the register mentioning the payment. Department, Dist East and further it

2. Name and designation of the officer who were responsible was sent to the Head Quarter. The
for making the payment. widow pension was being paid to the

3. Number of time widow pension is paid and the date by Appellant but it was stopped in June
which the same should be paid along with the dates on 2009. The Appellant was suggested
which the payment widow pension was made in 2009 and to contact Joint Director, Grant Aid
2010. Department, 1, Canning Lane, K. G.

4. If the Appellant was not paid the widow pension then name Marg, New Delhi-110001.

and designation of the responsible officer.

5. Date by which the action will be taken against the officer
who troubles the people.

First Appeal:

Incomplete information received from the PIO.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Incomplete information received from the PIO.
Relevant Facts emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared. From a perusal
of the papers it appears that the information has not been supplied to the appellant.

Decision:

The Appeal is allowed.

The PIO is directed to provide point-wise specific information to the appellant
before 10 October 2010.

The issue before the Commission is of not supplying the complete, required information by the PIO
within 30 days as required by the law.

From the facts before the Commission it is apparent that the PIO is guilty of not furnishing information
within the time specified under sub-section (1) of Section 7 by not replying within 30 days, as per the
requirement of the RTI Act.

It appears that the PIO’s actions attract the penal provisions of Section 20 (1). A showcause notice is
being issued to him, and he is directed give his reasons to the Commission to show cause why penalty
should not be levied on him.

He will present himself before the Commission at the above address on 29 October 2010 at 12.00pm
alongwith his written submissions showing cause why penalty should not be imposed on him as mandated
under Section 20 (1). He will also submit proof of having given the information to the appellant.

If there are other persons responsible for the delay in providing the information to the Appellant the
PIO is directed to inform such persons of the show cause hearing and direct them to appear before the
Commission with him.

This decision is announced in open chamber.
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.

Shailesh Gandhi
Information Commissioner
16 September 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)