Central Information Commission Judgements

Mr.Kamal Bhasin vs Government Of Nct Of Delhi on 16 August, 2010

Central Information Commission
Mr.Kamal Bhasin vs Government Of Nct Of Delhi on 16 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/2010/000732/8974
                                                                  Complaint No. CIC/SG/C/2010/000732

Complainant                                             :            Mr. Kamal Bhasin
                                                                     3A- DDA Flats, Friends Colony (East)
                                                                     New Delhi- 110065

Respondent                                              :           Public Information Officer
                                                                    Govt. of NCT of Delhi
                                                                    Office of Registrar of Cooperative
                                                                    Societies, Old Building
                                                                    Parliament Street, New Delhi- 110001

Facts

arising from the Complaint:

Mr. Kamal Bhasin had filed a RTI application dated 13/04/2010 with the PIO,
Govt. of NCT of Delhi, Office of Registrar of Cooperative Societies, Parliament
Street, New Delhi 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 on 03/07/2010 to provide information to the
Complainant and further sought an explanation for not furnishing the information
within the mandated time.

Subsequently, the Commission received a letter dated 25/06/2010 from the
above mentioned PIO wherein it was stated that a reply to the said RTI Application
was already provided to the Complainant vide a letter dated 18/05/2010. On perusal of
the information it has been observed by this Commission that the information
provided with regard to Query nos. (9) & (10) is not appropriate. The PIO should
have given a precise and apt reply to the above mentioned queries. If the information
sought by the Complainant existed on record then, it should have been provided to
him and if otherwise the same should have been mentioned clearly.

Decision:

The Complaint is allowed.

In view of the aforesaid the PIO is directed to provide complete and precise
information with regard to Query nos. (9) & (10) of RTI Application dated
13/04/2010 to the Complainant before 04/09/2010. Proof of dispatch of information
should be sent to the Commission before 09/09/2010.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005.

Shailesh Gandhi
Information Commissioner
16/08/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)