Central Information Commission Judgements

Mr. Dinesh Kumar Saini vs Govt. Of Nct Of Delhi on 20 October, 2008

Central Information Commission
Mr. Dinesh Kumar Saini vs Govt. Of Nct Of Delhi on 20 October, 2008
                              Central Information Commission
                                 Room No. 415, 4th Floor, Block - IV,
                                Old JNU Campus, New Delhi - 110066
                                       Tel : + 91 11 26161796

                                                    Decision No. CIC/WB/A/2007/00931/SG/00100
                                                               Appeal No.CIC/WB/A/2007/00931


Appellant                             :      Mr. Dinesh Kumar Saini
                                             J-60, Street, Street No. 38, Rajapuri
                                             Uttam Nagar, Delhi- 59

Respondent                            :      ADM, (South West) & Public Information Officer
Under RTI
                                             Act 2005
                                             Govt. of NCT of Delhi
                                             O/o. The DC (South West), Old Terminal Tax Building
                                             Kapashera, New Delhi


RTI filed on                         :       24-05-2007
PIO replied on                       :       04-07-2007 (received by applicant on 10-08-2007)
First appeal filed on                :       10-07-2007
First Appellate Authority            :       Dy. Commissioner (South West), Kapashera
First appellate Authority's order    :       First Appellate Authority called the applicant on
                                             31/07/07 but did not pass any order.
Second Appeal Filed on                :      20-08-2007.

Applicant filed application on 24-05-2007 under Right to Information Act seeking information
regarding the reasons for rejection of application No. 1418 for the issue of OBC Certificate and
why the RTI fees is received only through demand draft (DD) in SDM Office.
PIO did not provide any reply to the appellant, So he filed first appeal on 10-07-2007. First
Appellate Authority called the applicant on 31/07/07 but did not pass any order. Later on appellant
received the reply on 10/08/07 from PIO vide letter no. F.SDM/NG/2007/122 dated 04/07/07.
Appellant has attached the proof of dispatch form the office of Dy. Commissioner which shows that
the letter was posted on 01/08/07. Dissatisfied with the reply of PIO the appellant filed second appeal
on 20/08/07.




Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Dinesh Kumar Saini
Respondent: Absent
The appellant admits that the information has been provided. His reason for filing the second appeal
is because of the delay in providing the information.
Decision:

The appeal is allowed.

The PIO will be issued a showcause notice to show cause why penalty should not be imposed on him
for not providing the information within the time mandated under the RTI act.

This decision is announced in open chamber. .

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
20th October 2008

Decision No. CIC/WB/A/2007/00931/SG/0100
Appeal No.CIC/WB/A/2007/00931/