Central Information Commission Judgements

Dr. S Dbharti vs Malavya National Institute Of … on 26 April, 2010

Central Information Commission
Dr. S Dbharti vs Malavya National Institute Of … on 26 April, 2010
                  CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2010/000221/7584
                                                        Complaint No. CIC/SG/C/2010/000221

Complainant                                  :        Dr. S D Bharti
                                                      D-57, Staff Colony
                                                      MNIT, Jaipur
                                                      Rajasthan-302017

Respondent                                   :       Public Information Officer
                                                     Malaviya National Institute of Technology
                                                     Jaipur, Rajasthan-302017

Facts

arising from the Complaint:

Dr. S D Bharti had filed a RTI application with the PIO, Malviya Institute of
Technology, Jaipur on 19/11/2009 asking for certain information. However, on not
having received any further information within the mandated time period of 30 days, he
filed a Complaint under Section 18 of the RTI Act with the Commission. On this basis,
the Commission issued a notice directing the PIO, MNIT, Jaipur on 02/03/2010 to
provide information to the Complainant and further sought an explanation for not
furnishing the information within the mandated time.

The Commission received a letter dated 31/03/2010 from the CPIO wherein it has
been stated that information has been provided to the Complainant vide a letter dated
23/03/2010. Copy of the information was enclosed. On perusal of the same it appears that
with regard to Query No. 2 and 3 information has not been provided for the year of
2004- 2005, 2005-2006.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide complete and
correct information with regard to Query No.2 and 3 of the RTI Application dated
19/11/2009 as mentioned above to the Complainant before 17/05/2010 with a copy to the
Commission.

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
26 April 2010

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

Page 1 of 1
Page 2 of 1