Central Information Commission Judgements

Mr. Dileep Kumar vs Kendriya Vidyalaya Sangathan on 5 March, 2010

Central Information Commission
Mr. Dileep Kumar vs Kendriya Vidyalaya Sangathan on 5 March, 2010
                            CENTRAL INFORMATION COMMISSION
                                Club Building (Near Post Office)
                              Old JNU Campus, New Delhi - 110067
                                     Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2010/000036/7051
                                                                         Complaint No. CIC/SG/C/2010/000036

Complainant                                        :            Mr. Dileep Kumar
                                                                C/o Deepak Kirana Store
                                                                R.M.S Colony, Kankadgagh
                                                                Patna-800020

Respondent                                          :           Public Information Officer
                                                                Assistant Commissioner (Admin.)
                                                                Kendriya Vidyalaya Sangathan
                                                                18, Institutional Area
                                                                Shaheed Jeet Singh Marg
                                                                New Delhi-110602

Facts

arising from the Complaint:

Mr. Dileep Kumar filed a RTI application with the Kendriya Vidyalaya Sangathan
on 08/10/2009 asking for certain information. Since no reply was received within the mandated
time of 30 days, he had filed a Complaint under Section 18 of the RTI Act with the Commission.
On this basis, the Commission issued a notice to the PIO, KVS, New Delhi on 12/01/2010 with a
direction to provide the information to the Complainant and further sought an explanation for not
furnishing the information within the mandated time.

Subsequently, the Commission has received a letter dated 05/02/2010 from the
Asst. Commissioner (Admn.)/CPIO, KVS, New Delhi wherein it has been informed that the RTI
application dated 08/10/2009 has never been received in their office. Further, stating that the
probable cause could be that the RTI application was found to have been addressed to an
incorrect box no.

Decision:

The Complaint is dismissed.

In view of the aforesaid the Commission sees no merit in the Complaint.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
05/03/2010
(In any correspondence on this decision, mention the complete decision number.)(SP)
(For any further correspondence in this matter, please quote the file no. mentioned above)(SP)