Central Information Commission Judgements

Mr.Joginder Kumar vs Dssb, Gnct, Delhi on 18 October, 2010

Central Information Commission
Mr.Joginder Kumar vs Dssb, Gnct, Delhi on 18 October, 2010
                CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office)
                   Old JNU Campus, New Delhi - 110067
                          Tel: +91-11-26161796

                                              Decision No. CIC/SG/C/2010/001077/9812
                                                Complaint No. CIC/SG/C/2010/001077

Complainant                           :    Mr. Joginder Kumar
                                           Executive (Legal)
                                           HSCC (India) Ltd., E-6(A)
                                           Sector-I, Noida-201301 (U.P)

Respondent                            :    Public Information Officer
                                           Delhi Subordinate Service Selection
                                           Commission, GNCTD
                                           FC -18 Institutional Area
                                           Karkardooma, Delhi-110092

Events Chronologically:
   • RTI Application               -    01/07/2010
   • No information provided by the PIO
   • Complaint                     -    11/08/2010
   • Notice                        -    26/08/2010
      - Information to be provided
        to the Complainant before -     20/09/2010
      - Copy of information &
        PIO's explanation to be sent
        to the Commission before -      30/09/2010
   • Response of the PIO
      to the Notice                  -  20/09/2010


Facts

arising from the Complaint:

Mr. Joginder Kumar had filed a RTI application with the Chairman, DSSSB, on
01/07/2010 asking for certain information. However, on not having received any
information within the mandated time period of 30 days, he filed a Complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a
notice directing the PIO, DSSSB, on 26/08/2010 to provide information to the
Complainant and further sought an explanation for not furnishing the information within
the mandated time.

The Commission received a letter dated 20/09/2010 from the PIO, DSSSB,
wherein it was stated that a reply to the said RTI Application was already provided to the
Complainant vide letter dated 10/08/2010, and further, after a complaint was filed with
the Commission the said reply was provided again to the Complainant vide letter dated
27/08/2010. Further, it was also stated that after the order of the First Appellate Authority
the same reply was provided to the Complainant on 13/09/2010. On perusal of
documents, the Commission observes that the information provided by the PIO vide letter
dated 10/08/2010 to the Complainant appears to be appropriate.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
18th October, 2010

Encl: Copy of the PIO reply dated 10/08/2010

(In any correspondence on this decision, mention the complete decision number.)(JA)