Central Information Commission Judgements

Miss.Farhana vs Government Of Nct Of Delhi on 18 November, 2010

Central Information Commission
Miss.Farhana vs Government Of Nct Of Delhi on 18 November, 2010
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                            Decision No. CIC/SG/C/2010/001138/10072
                                                Complaint No. CIC/SG/C/2010/001138

Complainant                     :            Ms. Farhana
                                             E-6/67, Sunlite Colony
                                             Old Seema Puri
                                             Delhi- 110095

Respondent                      :            PIO & SDM (Seema Puri)
                                             O/o Sub Divisional Magistrate, GNCTD
                                             Seemapuri Sub Division
                                             D.C. Office Complex, Nand Nagri
                                             Delhi

Events Chronologically:
   • RTI Application               -         30/04/2010
   • No information provided by the PIO
   • Complaint
   • Notice                        -         17/09/2010
      - Information to be provided
        to the Complainant before -          12/10/2010
      - Copy of information &
        PIO's explanation to be sent
        to the Commission before -            22/10/2010
   • Response of the PIO
      to the Notice                -         08/10/2010

Facts

arising from the Complaint:

Ms. Farhana had filed a RTI application with the PIO, SDM Seema Puri, on
30/04/2010 asking for certain information. However on not having received any
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 PIO, SDM, Seema Puri, on 17/09/2010 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 received a letter dated 08/10/2010 from the PIO wherein it was
stated that a reply to the said RTI Application was already provided to the Complainant
vide letter dated 29/05/2010 and it was also stated that the birth order was already issued
to the Complainant on 05/10/2010. Further, it was also stated that subsequent to the
Commission’s notice, the same reply was being provided to the Complainant free of cost
again. On perusal of documents, the Commission observes that the information provided
by the PIO vide letter dated 29/05/2010 appears to be satisfactory.
Decision:

The Complaint is disposed.

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
18th November, 2010

Encl: PIO reply dated 29/05/2010

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