Central Information Commission Judgements

Mr. Dilshad Ahmed vs O/O The Dy. Commissioner (South), … on 30 March, 2010

Central Information Commission
Mr. Dilshad Ahmed vs O/O The Dy. Commissioner (South), … on 30 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/2010/000127/7304
                                                           Complaint No. CIC/SG/C/2010/000127

Complainant                                   :          Mr. Dilshad Ahmed
                                                         S/o Sh. Mohd. Haji,
                                                         House No.-108, R B House
                                                         Nizamuddin, New Delhi-110013

Respondent                                    :          Public Information Officer
                                                         Addl. District Magistrate (S)
                                                         O/o the Dy. Commissioner (South)
                                                         GNCTD, M.B.Road, Saket
                                                         New Delhi

Facts

arising from the Complaint:

Mr. Dilshad Ahmed filed a RTI application with the PIO, O/o the Dy.
Commissioner, GNCTD, Saket on 30/11/2009 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, O/o the Dy. Commissioner (S),GNCTD
M.B.Road, Saket on 09/02/2010 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 24/02/2010 from the SPIO/Addl.
District Magistrate (S) copy of which has been endorsed by the SPIO to the Complainant.
It has been stated therein that the said RTI Application dated 30/11/2009 was not
received in their office. Further, stating that PIO has sent the sought information viz. the
copy of speed post receipt by which the PIO’s reply dated 24/09/2009 was sent vide a
letter dated 09/11/2009 to the Complainant. Copy of all the communications have been
enclosed by the PIO in his aforesaid letter to the Commission.

Decision:

The Complaint is disposed off.

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

Encl: Copy of PIO’s letter dated 24/02/2010.

Shailesh Gandhi
Information Commissioner
30/03/2010
(In any correspondence on this decision, mention the complete decision number.)(SP)