Central Information Commission Judgements

Mr. Anil Kumar Gupta vs Kendriya Vidyalaya Sangathan on 14 January, 2009

Central Information Commission
Mr. Anil Kumar Gupta vs Kendriya Vidyalaya Sangathan on 14 January, 2009
                 CENTRAL INFORMATION COMMISSION
                           Room no.415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi 110066.
                                Tel: + 91 11 26161796

                                           Decision No. CIC /WB/C/2008/00477/SG/1072
                                             Complaint No. CIC/WB/C/2008/00477/SG

Complainant                           :        Mr. Anil Kumar Gupta
                                               E-1067, Rajendra Nagar,Avas-Vikas Post
                                               Office,
                                               Izzatnagar, Bareily, U.P

Respondent                             :       The Public Information Officer
                                               Kendriya Vidyalaya Sangathan (Hqrs.)
                                               18, Institutional Area,
                                               Shaheed Jeet Singh Marg,
                                               New Delhi-110016

Facts

arising from the Complaint:

Mr. Anil Kumar Gupta, had filed a RTI application with the PIO, The Public Information
Officer, Kendriya Vidyalaya Sangathan (Hqrs.), 18, Institutional Area, Shaheed Jeet
Singh Marg, New Delhi-110016 on 19/09/2007 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 asking him to supply the information and
sought an explanation for not furnishing the information within the mandated time. The
PIO has informed the Commission that the information has been sent to the complainant
on 15/01/2008.

Decision:

Complaint Disposed Off.

The PIO has also given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants with in 30 days
as mandated under Section 7 (1) of the RTI act.

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

Shailesh Gandhi
Information Commissioner
January 14, 2009