Central Information Commission Judgements

Mr.Jathedar Kuldip Singh Bhogal vs Government Of Nct Of Delhi on 5 May, 2011

Central Information Commission
Mr.Jathedar Kuldip Singh Bhogal vs Government Of Nct Of Delhi on 5 May, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/C/2010/000176/12279
                                                              Complaint No. CIC/SG/C/2010/000176

Relevant Facts

emerging from the Complaint:


Complainant                         :       Mr. Jatthedar Kuldeep Singh Bhogal
                                            Delhi Sikh Gurudwara prabandhan             Sudhar    Action
                                            Committee, 1, Hari Nagar Ashram,
                                            New Delhi-110014

Respondent            (1)           :       Mr. H. B. Singh,
                                            Public Information Officer,

Delhi Sikh Gurdwara Management Committee,
(DSGMC)
Guru Gobind Singh Bhavan,
Gurdwara Rakab Ganj Sahib,
New Delhi-110001

Respondent (2) : Dr. A. S. Dua
Public Information Officer & Director
Guru Hargobind Institute of Management & Information
Technology,
Plot No. 133, Road no. 72, Hargovind Enclave,
Delhi-110092

Complaint received on : 10/02/2010
Notice of Hearing sent on : 19/04/2011
Hearing held on : 05/05/2011

Facts arising from the Complaint:

In an Appeal matter no. CIC/SG/A/2009/000012 during the hearing held on 22/07/2009 the
Commission had observed that “The PIO has given information which the Appellant contends is
incomplete. The Respondent states that he has given a vast amount of information and he believes that it
is complete. Since that is a large amount of information the Commission directs the appellant to identify
the information which has not been provided and give it to the PIO before 30 July 2009. The PIO will
then provide the information identified by the Appellant before 30 August 2009.”

The Commission had passed an order on 22/07/2009 allowing the Appeal and had directed the
PIO, DSGMC to provide the balance information as identified by the Appellant before 30/08/2009.

Subsequently, the Commission received a letter dated 07/12/2009 from the Complainant, wherein he
has alleged that information sent to him in regard of query no. 4 is irrelevant. On the basis of the
Complainant’s letter, the Commission directed the PIO/GHIMIT to provide complete and correct
information to the Complainant regarding teaching staff at query no.4 of the RTI Application before
31/12/2009 with a copy to the Commission. Further the PIO, DSGMC was directed to provided rest
of the information regarding query no. 4 to the Complainant before 31/12/2009 with a copy to the
Commission.

Grounds for the Complaint:

The Complainant filed a complaint on 10/02/2010 alleging that the information was provided to
him vide letter dated 30/12/2009 after a delay of more than 100 days.

Relevant Facts emerging during Hearing:

The following were present
Complainant: Mr. Inder Mohan Singh representing Mr. Jatthedar Kuldeep Singh Bhogal;
Respondent (1): Mr. H. B. Singh, Public Information Officer, (DSGMC);
Respondent(2): Dr. A. S. Dua, Public Information Officer & Director;

The Complainant states that he has received all the information satisfactory and does not wish to
pursue the matter.

Decision:

The complaint is disposed.

The information has been received.

This decision is announced in open chamber.

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
Information Commissioner
05 May 2011
(In any correspondence on this decision, mention the complete decision number.) (RA)