Central Information Commission Judgements

Mr. Dharamvir Saini vs U.G.C on 21 April, 2010

Central Information Commission
Mr. Dharamvir Saini vs U.G.C on 21 April, 2010
                    CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                          Decision No. CIC/SG/C/2010/000233/7532
                                                            Complaint No. CIC/SG/C/2010/000233

Complainant                                     :      Mr. Dharamvir Saini
                                                       S/o Mr. Raghunath Saini
                                                       Kankhal, Janpad
                                                       Haridwar

Respondent                                      :     Public Information Officer
                                                      Deputy Secretary (CPP-I)
                                                      University Grants Commission
                                                      Bahadur Shah Zafar Marg
                                                      New Delhi-110002

Facts

arising from the Complaint:

Mr. Dharamvir Saini had filed a RTI application with the PIO , UGC, New Delhi on
26/12/2009 asking for certain information. However, on not having received any
information within the mandated time period of 30 days, he filed a Complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a
notice directing the PIO/ Joint Secretary, UGC, New Delhi on 02/03/2010 to provide
information to the Complainant and further sought an explanation for not furnishing the
information within the mandated time.

The Commission received a letter dated 26/03/2010 from the PIO/Deputy
Secretary (CPP-I), UGC, New Delhi wherein it has been stated that information has been
provided to the Complainant vide a letter dated 19/02/2010, copy of which was enclosed.

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.

Encl: Copy of PIO’s reply dated 19/02/2010.

Shailesh Gandhi
Information Commissioner
April 21, 2010

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