Central Information Commission Judgements

Mr. Ajay Singh Gaur (Advocate) vs University Of Allahabad on 10 December, 2009

Central Information Commission
Mr. Ajay Singh Gaur (Advocate) vs University Of Allahabad on 10 December, 2009
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/001418/5781
                                                              Complaint No. CIC/SG/C/2009/001418

Complainant                                      :          Mr. Ajay Singh Gaur (Advocate),
                                                            3, Prayag Street, D. P. Road,
                                                            Allahabad, Uttar Pradesh

Respondent                                        :         Public Information Officer
                                                            University of Allahabad,
                                                            Senate Hall (North), First Floor,
                                                            University of Allahabad, Allahabad-211002

Facts

arising from the Complaint:

Mr. Ajay Singh had filed a RTI application with the PIO-University of
Allahabad, Senate Hall (North), First Floor, University of Allahabad, Allahabad, U.P. on
17/12/2008 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
on 10/10/2009. The Commission issued a notice to the PIO on 20/10/2009 asking him to
supply the information and 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. His failure to respond to the Commission’s notice
shows that he has no reasons for the refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before December
30, 2009. The PIO’s action clearly amounts to denial of information without any reasons.
The PIO is therefore, asked to submit a written explanation to show cause as to why
penalty should not be imposed and disciplinary action be recommended against him
under Section 20 (1) & (2) of the RTI Act before January 06, 2010.

If the information has already been supplied to the complainant, furnish a copy of
the same to the Commission with your written submission.
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
10 December 2009
(In any correspondence on this decision, mention the complete decision number.)(RA)