Central Information Commission Judgements

Mr.Irshad vs Consumer Affairs, Food And Civil … on 30 March, 2011

Central Information Commission
Mr.Irshad vs Consumer Affairs, Food And Civil … on 30 March, 2011
                                CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                              Decision No. CIC/SG/C/2010/001536/11720
                                                                                   Complaint No. CIC/SG/C/2010/001536

Complainant                                      :          Mr. Irshad
                                                            C-249, Gali No.9, Bhajanpura,
                                                            Delhi-110053

Respondent                                        :        PIO & Assistant Commissioner,
                                                           Food & Civil Supplies Department,
                                                           Consumer Affairs, GNCTD,
                                                           North District,
                                                           D.C. Office Complex, Nand Nagari
                                                           Delhi
Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 08/08/2010 with the Respondent 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 before this Commission. On this basis,
the Commission issued a notice to the Respondent on 27/12/2010 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 is in receipt of the submissions of the Respondent vide a letter 05/01/2011 wherein it
has been stated that the RTI application of the Applicant was replied vide a letter dated 21/08/2010.

On perusal of the records before this Commission it is found that the reply given with respect to query
number 4 and 5 is incomplete. Further it is pointed out that in reply to query number 7 of the RTI
application it is stated that the query pertains to the Assistant Commissioner’s office. The PIO &
Assistant Commissioner should therefore ensure that point-wise reply is provided atleast with respect to
queries directly relating to his office before forwarding the reply to the Applicant.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to send to the Complainant specific information with
respect to query number 4 and 5 of the RTI application categorically mentioning the names and
designations of the officers concerned. Also provide information with respect to the question number 7
of the application. This should be provided to the Complainant before 20.04.2011.

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

Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI Act.

Shailesh Gandhi
Central Information Commissioner
30th March 2011
(In any correspondence on this decision, mention the complete decision number.)(RJ)
Page 1 of 1