Central Information Commission Judgements

Mr.Hari Om Gupta vs I.A.S.E. University, Rajasthan on 8 May, 2009

Central Information Commission
Mr.Hari Om Gupta vs I.A.S.E. University, Rajasthan on 8 May, 2009
                       CENTRAL INFORMATION COMMISSION
                              Room No. 415, 4th Floor,
                            Block IV, Old JNU Campus,
                                New Delhi - 110067.
                               Tel : + 91 11 26161796

                                                            Decision No. CIC/SG/C/2009/000193/3144
                                                               Complaint No. CIC/SG/C/2009/000193
Complainant                                :        Mr.Hari Om Gupta,
                                                    E-3593, Jain Street No.2,
                                                    Fazilkla, Dist:Ferozepore
                                                    Punjab, 152 123

Respondent                                  :       Public Information Officer,
                                                    Director/ Registrar (Examination),
                                                    I.A.S.E. University, Ghandhi Vidya Mandir
                                                    Sardar Sahar, Rajasthan - 331 401
Facts arising from the Complaint:
        Mr. Hari Om Gupta had filed a RTI application with the PIO, Director/ Registrar
(Examination), I.A.S.E. University, Ghandhi Vidya Mandir on 30/09/2008 asking for certain
information. Since no reply was received within the mandated time of 30 days, he had filed a
complaint under Section 18 to the Commission. The Commission issued a notice to the PIO on
23/03/2009 asking him to supply the information and sought an explanation for not furnishing
the information within the mandated time.
        The Commission has neither received a copy of the information sent to the complainant,
nor has it received any explanation from the PIO for not supplying the information to the
complainant. Therefore, the only presumption that can be derived is that the PIO has deliberately
and without any reasonable cause refused to give information as per the provisions of the RTI
Act. His failure to respond to the Commission's notice shows that he has no reasons for the
refusal of information.

Decision:
The Complaint is allowed.
       The PIO will send the complete information to the complainant before May 20, 2009.
The PIO's action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation showing cause as to why penalty should not be
imposed and disciplinary action be recommended against him under Section 20 (1) & (2) of the
RTI Act before May 25, 2009.
       If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.

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

Shailesh Gandhi
Information Commissioner
May 08, 2009.

For any further communication with the Commission please mention the decision No. given at the top.