Central Information Commission Judgements

Dr. M.C. Sharma vs The Regional Director, Ncte on 23 January, 2009

Central Information Commission
Dr. M.C. Sharma vs The Regional Director, Ncte on 23 January, 2009
                 CENTRAL INFORMATION COMMISSION
                           Room no.415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi 110066.
                                Tel : + 91 11 26161796

                                           Decision No. CIC /OK/C/2008/00704/SG/1271
                                             Complaint No. CIC/OK/C/2008/00704

Complainant                           :        Dr. M.C. Sharma
                                               A-12, Giriraj Colony, Meham Road
                                               Bhiwani
                                               Haryana

Respondent                             :       The Central Public Information Officer
                                               The Regional Director, NCTE
                                               A-46, Shantipath, Tilak Nagar
                                               Jaipur, Rajasthan

Facts

arising from the Complaint:

Dr. M.C. Sharma had filed a RTI application to The Central Public Information
Officer,The Regional Director, NCTE,A-46, Shantipath, Tilak Nagar, Jaipur, Rajasthan
on 24/03/2008 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 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 19/12/2008 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

The PIO has also given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants within 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
January 23, 2009