Central Information Commission Judgements

Mr. Surender M. Khandhar vs All India Council Of Teachers … on 15 May, 2009

Central Information Commission
Mr. Surender M. Khandhar vs All India Council Of Teachers … on 15 May, 2009
                     CENTRAL INFORMATION COMMISSION
                           Club Building, Near Post Office
                      Opp. Ber Sarai Market, Old JNU Campus,
                                New Delhi - 110067.
                               Tel : + 91 11 26161796

                                                          Decision No. CIC/SG/C/2009/000233/3257
                                                            Complaint No. CIC/SG/C/2009/000233

Complainant                             :        Mr. Surender M. Khandhar,
                                                 308, Parshva Chambers,
                                                 19/21, Essaji Street,
                                                 Vadgadi,
                                                 Mumbai - 400003

Respondent                               :       Public Information Officer,
                                                 All India Council of Teachers Education
                                                 Chanderlok Building, Janpath
                                                 New Delhi
Facts

arising from the Complaint:

Mr. Surender M. Khandhar had filed a RTI application with the PIO, AICTE, Chenderlok
building, New Delhi on 24/09/2008 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 30/03/2009 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 June 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 June 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.

Shailesh Gandhi
Information Commissioner
May 15, 2009

(Please refer to the above mentioned decision number in case of any further communication)