Central Information Commission Judgements

Mr. Ramesh Verma vs Drug Controller General Of India on 25 February, 2009

Central Information Commission
Mr. Ramesh Verma vs Drug Controller General Of India on 25 February, 2009
                       CENTRAL INFORMATION COMMISSION
                              Room No. 415, 4th Floor,
                            Block IV, Old JNU Campus,
                                New Delhi - 110067.
                               Tel : + 91 11 26161796

                                                         Decision No. CIC /PB/C/2008/00884/SG/2072
                                                                Complaint No. CIC/PB/C/2008/00884

Complainant                               :        Mr. Ramesh Verma,
                                                   Health Today Newspapaer,
                                                   Bindal Dharamshala Market,
                                                   Bazaar Vakilan, Hissar-125001,
                                                   Haryana

Respondent                                 :       Public Information Officer,
                                                   Drug Controller General of India,
                                                   Nirman Bhavan, Maulana Azad Road,
                                                   Delhi.

Facts

arising from the Complain:

Mr. Ramesh Verma, had filed a RTI application with the PIO, Drug Controller General of
India, Nirman Bhavan, Maulana Azad Road Delhi on 24/04/2008 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 05/02/09 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 15/09/2008 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

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
February 25, 2009.

(For any further communication quote the decision no. given at the top.)