Central Information Commission Judgements

Mr. Kameshwar Prasad Saraswat vs Deputy Director Of Education on 8 April, 2009

Central Information Commission
Mr. Kameshwar Prasad Saraswat vs Deputy Director Of Education on 8 April, 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/2009/000058/2670
                                                       Complaint No. CIC/SG/C/2009/000058

Complainant                                :        Mr. Kameshwar Prasad Saraswat
                                                    166-C, DDA Flats LIG, Motia Khan
                                                    Paharganj,
                                                    New Delhi -110055.

Respondent                                  :       Public Information Officer,
                                                    Deputy Director of Education, Dist. Central,
                                                    Plot No. 5, Jhandewalan,
                                                    New Delhi -110055
Facts

arising from the Complaint:

Mr. Kameshwar Parasad Saraswat had filed a RTI application with the PIO,
Deputy Director of Education, Dist. Central, Plot No. 5, Jhandewalan, New Delhi. on
20/10/2008 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 26/02/2009 asking him to supply
the information by 07/03/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission that the
information has been sent to the complainant on 09/03/2009 and proof of same also been
provided.

Decision:

The Complaint is allowed.

The Commission condones the delay and warns the PIO to ensure that
information is given to applicants with in 30 days as mandated under Section 7 (1) of the
RTI act.

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

Shailesh Gandhi
Information Commissioner
April 08, 2009.

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