Central Information Commission Judgements

Mr.C P Rai vs Government Of Nct Of Delhi on 21 December, 2010

Central Information Commission
Mr.C P Rai vs Government Of Nct Of Delhi on 21 December, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                         Decision No. CIC/SG/C/2010/001155/10521
                                                             Complaint No. CIC/SG/C/2010/001155

Complainant                                    :          Mr. C.P. Rai,
                                                          F-188/4, Laxmi Nagar,
                                                          Delhi- 110092.

Respondent                                     :          Public Information Officer &
                                                          SDM (Election),
                                                          Government of NCT of Delhi,
                                                          O/o The Dy. Commissioner (E), L.M.
                                                          Bandh, Shastri Nagar, New Delhi.

Facts

arising from the Complaint:

Mr. C.P. Rai filed a RTI application with the PIO/SDM (Election), GNCTD on
16/04/2010 asking for certain information. However on not having received the
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 (Election), GNCTD on 24/09/2010 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 has received a letter dated 29/10/2010 from the PIO/SDM
(Election), GNCTD. It has been stated therein that the SDM (V.V.) admitted that the RTI
application was received and registered in her office on 16/04/2010. The same was
forwarded to AERO-59 for furnishing the requisite reply to the Complainant but got lost
amidst papers of Electoral Roll. Further it has been stated that information, in response to
the Complaint before the Commission, has been sent to the Complainant vide a letter
dated 11/10/2010, copy of which was enclosed.

Decision:

The Complaint is disposed of.

The Commission warns the PIO to ensure that information is provided to
applicants within the mandated time as per the provisions of the RTI Act.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
21 December 2010

Encl: Copy of PIO’ letter dated 29/10/2010

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