Central Information Commission Judgements

Mr. Kuldip Singh Yadav vs Department Of Social Welfare, … on 6 January, 2010

Central Information Commission
Mr. Kuldip Singh Yadav vs Department Of Social Welfare, … on 6 January, 2010
                              CENTRAL INFORMATION COMMISSION
                                  Club Building (Near Post Office)
                                Old JNU Campus, New Delhi - 110067
                                       Tel: +91-11-26161796

                                                                               Decision No. CIC/SG/C/2009/001584/6301
                                                                                 Complaint No. CIC/SG/C/2009/001584

Complainant                                            :           Mr. Kuldip Singh Yadav
                                                                   B-116, Shiv Park
                                                                   Nangloi, Delhi-110041

Respondent                                              :          Public Information Officer
                                                                   District Officer
                                                                   O/o the District Officer (West)
                                                                   Department of Social Welfare, GNCTD
                                                                   Nirmal Chhaya Complex, Jail Road, New Delhi
Facts

arising from the Complaint:

Mr. Kuldip Singh Yadav had filed a RTI application with the PIO, DSW (West) on
29/10/2009 asking for certain information. Since no reply was received within the mandated time
of 30 days, he had filed a Complaint under Section 18 of the RTI Act with the Commission on
16/11/2009. On this basis, the Commission issued a notice to the PIO, Dept. of Social Welfare,
Nirmal Chayya Complex, Jail Road, New Delhi on 18/11/2009 with a direction to provide the
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 23/11/2009 (marked a copy to the
Complainant) from the PIO, District Officer (West), Dept. of Social Welfare, wherein it was
alleged that the Complainant had not directly submitted the said RTI application in their office.
The Complainant in response to the aforesaid letter of the PIO, further claimed vide his letter
dated 27/11/2009 to the Commission that the allegation made therein by the PIO in the letter
dated 23/11/2009 was false. However, in view of the fact that the Commission had provided a
copy of the RTI application dated 29/10/2009 along with the Commission’s notice dated
18/11/2009, the PIO should have provided the information in compliance to the Commission’s
directions.

Decision:

The Complaint is allowed.

The PIO is directed to provide the complete and correct information in regard to the RTI
application dated 29/10/2009 to the Complainant by 03/02/2010.Proof of dispatch of information
should be sent to the Commission before 08/02/2010.

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
06/01/2010

Encl: RTI Application dated 29/10/2009.

(For any further correspondence in this matter, please quote the file no. mentioned above)(SP)