Central Information Commission Judgements

Mr.Ajit Singh Meena vs Department Of Atomic Energy on 28 September, 2011

Central Information Commission
Mr.Ajit Singh Meena vs Department Of Atomic Energy on 28 September, 2011
                            CENTRAL INFORMATION COMMISSION
                                Club Building (Near Post Office)
                              Old JNU Campus, New Delhi - 110067
                                     Tel: +91-11-26161796

                                                                  Decision No. CIC/SM/C/2011/000759/SG/14924
                                                                      Complaint No. CIC/SM/C/2011/000759/SG


Complainant                                    :                Mr. Ajit Singh Meena
                                                                PGT, Type-II
                                                                34-L, Anukiran Colony
                                                                Rawatbhata, Via Kota
                                                                Rajasthan



Respondent                                     :                Central Public Information Officer
                                                                Nuclear Power Corporation of India
                                                                Ltd., Vikram Sarabhai Bhawan
                                                                Central Avenue, Anushakti Nagar
                                                                Mumbai-400094


Facts

arising from the Complaint:

Mr. Ajit Singh Meena had filed a RTI application with the PIO, Nuclear Power
Corporation of India, Mumbai on 09/12/2010 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, Nuclear Power Corporation of India, Mumbai on 09/08/2011 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 received a letter dated 29/08/2011 from the Respondent wherein it has
been stated that information has been provided to the Complainant vide letter dated 01/03/2011,
copy of which was enclosed.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is provided to applicants
within the mandated time specified under Section 7(1) of the RTI Act.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
28 September 2011
Encl: Copy of PIO’s reply dated 01/03/2011
(In any correspondence on this decision, mention the complete decision number.)(SP)