Central Information Commission Judgements

Mr. Khagender Pratam Singh vs Indira Gandhi National Open … on 11 August, 2009

Central Information Commission
Mr. Khagender Pratam Singh vs Indira Gandhi National Open … on 11 August, 2009
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                               Decision No. CIC/SG/C/2009/000560/4410
                                                                 Complaint No. CIC/SG/C/2009/000560

Complainant                                 :         Mr. Khagender Pratam Singh
                                                      Thana Shasni,
                                                      Hathras, U.P.

Respondent                                   :        Public Information Officer
                                                      (SED)
                                                      Indira Gandhi National Open University
                                                      Maidan Garhi, New Delhi - 110068

Facts

arising from the Complaint:

Mr. Khagender Pratam Singh had filed a RTI application with the Public Information
Officer, IGNOU, New Delhi on 28/02/2009 asking for certain information. Since no reply was
received within the mandated time of 30 days, he filed a complaint under Section 18 of the RTI
Act to the Commission.

The Commission issued a notice to the PIO on 08/06/2009 asking him to supply the
information by 03/07/2009 and sought an explanation for not furnishing the information within
the mandated time. The PIO has informed the Commission on 26/06/2009 that the information
had already been sent to the Complainant on 23/05/2009. A perusal of the papers submitted by
the PIO it appears that the information had been supplied to the Complainant.

Decision:

The Complaint is disposed off.

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

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
11 August 2009

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