Central Information Commission Judgements

Mr. Ashok Randhawa vs Maulana Azad Medical College on 16 November, 2009

Central Information Commission
Mr. Ashok Randhawa vs Maulana Azad Medical College on 16 November, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/000491/5559
                                                        Complaint No. CIC/SG/C/2009/000491

Complainant                                 :        Mr. Ashok Randhawa
                                                      40/33, DDA Flats, Sarojini Nagar,
                                                      New Delhi-110023

Respondent                                   :        Public Information Officer
                                                      Government of NCT of Delhi
                                                      Maulana Azad Medical College,
                                                      2, BSZ Marg, New Delhi-110002

Facts

arising from the Complaint:

Mr. Ashok Randhawa had filed a RTI application with the PIO-GNCTD,
MAMC, 2, BSZ Marg, New Delhi on 28/04/2009 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 16/05/2009.

The Commission issued a notice to the PIO on 30/09/2009 asking him to supply
the information by 24/10/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide a
letter dated 20/10/2009 that the reply of the RTI Application dated 28/04/2009 has been
sent to the Complainant.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is given to applicants
within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.
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
16 November 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)