CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/000732/8974
Complaint No. CIC/SG/C/2010/000732
Complainant : Mr. Kamal Bhasin
3A- DDA Flats, Friends Colony (East)
New Delhi- 110065
Respondent : Public Information Officer
Govt. of NCT of Delhi
Office of Registrar of Cooperative
Societies, Old Building
Parliament Street, New Delhi- 110001
Facts
arising from the Complaint:
Mr. Kamal Bhasin had filed a RTI application dated 13/04/2010 with the PIO,
Govt. of NCT of Delhi, Office of Registrar of Cooperative Societies, Parliament
Street, New Delhi asking for certain information. Since no reply was received within
the mandated time period of 30 days, the Complainant filed a Complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission
issued a notice directing the PIO on 03/07/2010 to provide information to the
Complainant and further sought an explanation for not furnishing the information
within the mandated time.
Subsequently, the Commission received a letter dated 25/06/2010 from the
above mentioned PIO wherein it was stated that a reply to the said RTI Application
was already provided to the Complainant vide a letter dated 18/05/2010. On perusal of
the information it has been observed by this Commission that the information
provided with regard to Query nos. (9) & (10) is not appropriate. The PIO should
have given a precise and apt reply to the above mentioned queries. If the information
sought by the Complainant existed on record then, it should have been provided to
him and if otherwise the same should have been mentioned clearly.
Decision:
The Complaint is allowed.
In view of the aforesaid the PIO is directed to provide complete and precise
information with regard to Query nos. (9) & (10) of RTI Application dated
13/04/2010 to the Complainant before 04/09/2010. Proof of dispatch of information
should be sent to the Commission before 09/09/2010.
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, 2005.
Shailesh Gandhi
Information Commissioner
16/08/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)