Central Information Commission Judgements

Mr.Prem Chand vs Government Of Nct Of Delhi on 18 August, 2010

Central Information Commission
Mr.Prem Chand vs Government Of Nct Of Delhi on 18 August, 2010
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2010/000788/9043
                                                                  Complaint No. CIC/SG/C/2010/000788

Complainant                                                :    Mr. Prem Chand (Vimal)
                                                                E-44, Rajiv Nagar-1, Begum Pur
                                                                Opp. Sector 22 Rohini
                                                                North Delhi- 110086

Respondent                                                 :    PIO & SDM (Saraswati Vihar)
                                                                O/o Sub Divisional Magistrate
                                                                Government of NCT of Delhi
                                                                Kanjawala, Delhi- 110081

Facts

arising from the Complaint:

Mr. Prem Chand (Vimal) had filed a RTI application with the PIO & SDM, RTI
Cell, SDM Court Kanjawala, New Delhi- 110081 on 25/03/2010 asking for certain
information. Since no reply was received within the mandated time period of 30 days, the
Complainant filed a Complaint under Section 18 of the RTI Act with the Commission.
On this basis, the Commission issued a notice directing the PIO & SDM, GNCTD, RTI
Cell, SDM Court, Kanjawala on 21/06/2010 to provide information to the Complainant
and further sought an explanation for not furnishing the information within the mandated
time.

Subsequently, the Commission has received a letter from the PIO & SDM
(Saraswati Vihar), O/o Sub Divisional Magistrate, GNCTD, Kanjawala, Delhi- 110081
wherein it has been stated that the RTI Application dated 25/03/2010 was not received by
their office and only subsequent to the Commission’s notice dated 21/06/2010, the
Complainant was contacted on 02/07/2010 and the information sought was provided on
07/07/2010 in accordance to the RTI Application. The Commission observes that the
information provided to the Complainant by the PIO & SDM (Saraswati Vihar) appears
to be appropriate.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
18/08/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)