Central Information Commission Judgements

Mr.Balwant Singh vs Government Of Nct Of Delhi on 31 May, 2011

Central Information Commission
Mr.Balwant Singh vs Government Of Nct Of Delhi on 31 May, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                             Decision No. CIC/SG/C/2011/000126/12625
                                                                 Complaint No. CIC/SG/C/2011/000126

Complainant                                         :         Mr. Balwant Singh
                                                              305/2, Chattarpur,
                                                              100 Foota Road, Farm House,
                                                              New Delhi - 110074


Respondent                                         :          PIO & SDM(Hauz Khas),
                                                              O/o Sub-divisional Magistrate(HK),
                                                              Old Tehsil Building, Mehrauli,
                                                              New Delhi-110030


Facts

arising from the Complaint:

Mr. Balwant Singh filed a RTI application with the PIO, Sub-Registrar-V,
GNCTD, Mehrauli, New Delhi on 30/12/2010 asking for certain information. On not
having received the information within the mandated time, the Complainant filed a
complaint under Section 18 of the RTI Act with the Commission. On this basis, the
Commission issued a notice to the PIO, O/o Sub-Registrar-V, GNCTD, Mehrauli, New
Delhi on 10/02/2011 with a direction to provide the information to the Complainant and
further sought an explanation for not furnishing the information within the mandated
time.

The Commission received a letter dated 11/03/2011 from the PIO & SDM(HK),
Mr. Pravesh Ranjan Jha, wherein it has been stated that, the information with respect to
the RTI dated 30/12/2010 has already been sent to the Complainant vide letter dated
27/01/2011 through speed post on 28/01/2010 i.e. within 30 days. on perusal of
information furnished by the PIO it appears that complete information has been provided
to the Complainant. A copy of speed post receipt is also enclosed with the letter dated
11/03/2011

Decision:

The Complaint is disposed.

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

Shailesh Gandhi
Information Commissioner
31 May 2011

Encl: Copy of reply dated 27/01/2011
(In any correspondence on this decision, mention the complete decision number.)(RA)