Central Information Commission Judgements

Mr.Gauri Shankar Giri vs Ministry Of Urban Development on 15 April, 2011

Central Information Commission
Mr.Gauri Shankar Giri vs Ministry Of Urban Development on 15 April, 2011
                    CENTRAL INFORMATION COMMISSION
                    Room No.296, II Floor, B Wing, August Kranti Bhawan,
                          Bhikaji Cama Place, New Delhi-110066.
                          Telefax:011-26180532 & 011-26107254
                                     Website : cic.gov.in

                                                                       Date : April 15, 2011

                        Complaint No. : CIC/DS/C/2011/000238

Complainant                 :      Shri Gauri Shankar Giri, Najaf Garh (New Delhi).
Public Authority            :      Delhi Development Authority, New Delhi.


                                           ORDER

The Commission has received a petition, dated 11/12/2010 (Diary No.:89695/2010) from
Shri Gauri Shankar Giri, stating that his/her RTI-application of 23/10/2010 filed with the
CPIO, Office of the Deputy Director, Delhi Development Authority, Vikas Sadan, INA
Market, New Delhi-110023 has not been replied by the CPIO (copy of the RTI Application
enclosed).

2. The matter is remitted to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request,
the CPIO should furnish a reply to the complainant within two weeks of receipt of
this order.

ii. In case, CPIO has already given reply to the complainant in the matter, he/she
should furnish a copy of his/her reply to the complainant within one week of receipt
of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
st
the 1 Appellate Authority, before whom the complainant can file first appeal, if any.
A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

Page 
1

3. The CPIO is also directed to show cause as to why a penalty should not be imposed on
him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of issue of this notice.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to :-

1. Shri Gauri Shankar Giri
B – 147, Arjun Park,
Najaf Garh,
New Delhi-110043.

Contact No. : 96504 37473.

2. Central Public Information Officer
Office of the Deputy Director,
Delhi Development Authority,
Vikas Sadan, INA Market,
New Delhi-110023.

-:-

Page 
2
Page 
3