Central Information Commission Judgements

Mr. M.L Kaushal vs The Registrar Cooperative … on 14 January, 2009

Central Information Commission
Mr. M.L Kaushal vs The Registrar Cooperative … on 14 January, 2009
                    CENTRAL INFORMATION COMMISSION
                              Room no.415, 4th Floor, Block IV,
                             Old JNU Campus, New Delhi 110066.
                                   Tel : + 91 11 26161796

                                            Decision No. CIC /AT/C/2008/00115/SG/1075
                                            Complaint No. CIC/AT/C/2008/00115/SG

Complainant                            :       Mr. M.L Kaushal
                                               Flat No..27 New Young Associate Coop
                                               G.H Society Ltd. Plot No.13
                                               I.P Extension, Delhi-110092

Respondent                             :       T.K. Jain/Public Information Officer,
                                               Asst. Registrar (NW),
                                               The Registrar Cooperative Societies
                                               Parliament Street
                                               New Delhi

Facts

arising from the Complaint:

Mr. M.L Kaushal had filed a RTI application with the PIO, Registrar Cooperative Societies
Old Court’s Building, Parliament Street , New Delhi on 19/06/2007 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 asking him to supply the information 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
27/09/2007 and has also furnished the proof of the same.

Decision:

Complaint Disposed Off.

The PIO has also given an explanation for the delay. 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
January 14, 2009