Central Information Commission Judgements

Mr. D K Bharadwaj vs National Institute Of Open … on 29 January, 2010

Central Information Commission
Mr. D K Bharadwaj vs National Institute Of Open … on 29 January, 2010
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                       Decision No. CIC/SG/C/2009/001663/6614
                                                         Complaint No. CIC/SG/C/2009/001663

Complainant                                 :         Mr. D K Bharadwaj
                                                      Manager, DHM Public School
                                                      Dichaon Kalan, Najafgarh,
                                                      New Delhi-110043

Respondent                                  :         Public Information Officer
                                                      National Institute of Open Schooling
                                                      Regional Centre, A-31,
                                                      Institutional Area, Sector-62
                                                      Noida, U.P

Facts

arising from the Complaint:

Mr. D K Bharadwaj filed a RTI application with the PIO, NIOS, Noida on
07/10/2010 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, NIOS, Noida on 07/12/2009 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 22/12/2009 from the CPIO, NIOS,
Noida wherein it has been stated that the Complainant has been provided with the
information, proof of the same has been provided through furnishing signatures (dated
07/12/2009) of both the Complainant and the CPIO therein.

Decision:

The Complaint is disposed off.

Further, 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
29/01/2010

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