Central Information Commission Judgements

Mr.B M Ichlangod vs Ministry Of Information And … on 17 October, 2011

Central Information Commission
Mr.B M Ichlangod vs Ministry Of Information And … on 17 October, 2011
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                       Decision No. CIC/SG/C/2011/000757/SG/15198
                                           Complaint No. CIC/SG/C/2011/000757/SG


Complainant                     :          Mr. B.M Ichlangod M.A.B.L
                                           Editor, MEDIA TIMES
                                           Nadigudda, 3rd Cross
                                           Jappu Bappal, Mangalore-575002



Respondent                       :         Public Information Officer
                                           O/o the Registrar of Newspapers
                                           For India, West Block No.8
                                           Wing No.2, R.K.Puram
                                           New Delhi-110066

Facts

arising from the Complaint:

Mr. B.M Ichlangod had filed a RTI application with the Respondent PIO on
24/05/2011 asking for certain information. However 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 Respondent on 01/09/2011 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 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 made is that
the PIO has deliberately and without any reasonable cause refused to give information as
per the provisions of the RTI Act. Failure on the part of the PIO to respond to the
Commission’s notice shows that there is no reasonable cause for the refusal of
information.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide the complete
information in regard to the RTI Application dated 24/05/2011 to the Complainant before
07/11/2011 with a copy to the Commission. From the facts before the Commission, it
appears that you have not provided the correct and complete information within the
mandated time and you have failed to comply with the provisions of the RTI Act. The
delay and inaction on the PIO’s part in providing the information amounts to willful
disobedience of the Commission’s direction as well as raises a reasonable doubt that the
denial of information may be malafide.

The PIO is hereby directed to send his written submissions to the Commission
before 12/11/2011 to show cause why penalty should not be imposed and disciplinary
action be not recommended against him under Section 20 (1) and (2) of the RTI Act. If
the information has already been supplied to the complainant, send a copy of the same to
the Commission with your written submissions, and also copy of proof of seeking
assistance from other person(s), if any.

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
17 October 2011

Encl: RTI Application dated 24/05/2011

(In any correspondence on this decision, mention the complete decision number.)(SP)