Central Information Commission Judgements

Mr. Avdesh Singh vs Adm (Revenue) on 23 April, 2009

Central Information Commission
Mr. Avdesh Singh vs Adm (Revenue) on 23 April, 2009
                       CENTRAL INFORMATION COMMISSION
                              Room No. 415, 4th Floor,
                            Block IV, Old JNU Campus,
                                New Delhi - 110067.
                               Tel : + 91 11 26161796

                                                         Decision No. CIC /WB/C/2007/00461/SG/2903
                                                           Complaint No. CIC/WB/C/2007/009461/SG

Complainant                                :        Mr. Avdesh Singh
                                                    796, Pocket-I, Paschim Puri
                                                    New Delhi

Respondent                                  :       Public Information Officer,
                                                    ADM (Revenue)
                                                    District West, Old School Building
                                                    Rampura, Delhi

Facts

arising from the Complaint:

Mr. Avdesh Singh had filed a RTI application with the PIO, ADM (Revenue) District
West, Old School Building, Rampura Delhi on 22/03/2007 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. The Commission issued a notice to the PIO on 27/01/2009 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 derived 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 May 18, 2009.
The PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation showing 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 May 23, 2009.

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.

Shailesh Gandhi
Information Commissioner
April 23, 2009.

For any further communication with the Commission please mention the decision No. given at the top.)