CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001003/9832
Complaint No. CIC/SG/C/2010/001003
Complainant : Mr. M.S. Jadhav
F 133, Transco Colony
New Kilokari, Opp Maharani Bagh
New Delhi-110014
Respondent : PIO & Dy. General Manager HR II
Delhi Transo Ltd., GNCTD, HR Deptt
O/o Dy. General Manager HR II, 6th Floor
Shakti Sadan, Kotla Road
New Delhi-110002
Events Chronologically:
• RTI Application - 25/06/2010
• No information provided by the PIO
• Complaint - 27/07/2010
• Notice - 02/08/2010
- Information to be provided
to the Complainant before - 27/08/2010
- Copy of information &
PIO's explanation to be sent
to the Commission before - 06/09/2010
• Response of the PIO
to the Notice - 11/08/2010
Facts
arising from the Complaint:
Mr. MS Jadhav had filed a RTI application with the PIO, M/s Delhi Transco Ltd., on
25/06/2010 asking for certain information. However on not having received the information
within the mandated time, the Complainant filed a complaint under Section 18 of the RTI Act
with the Commission on 27/07/2010. On this basis, the Commission issued a notice to the PIO,
Delhi Transco Ltd., on 02/08/2010 with a direction to provide the information to the Complainant
and further sought an explanation for not furnishing the information within the mandated time.
The Commission received a letter dated 11/08/2010 from the PIO & Dy. General
Manager HR II, Delhi Transo Ltd, wherein it was stated that the said RTI Application
was received by him from the APIO-DTL only on 28/06/2010. It was further stated that
after collecting the sought information, the same was compiled and sent back to the APIO
on 27/07/2010 which was thereafter forwarded to the Complainant vide speed post on
28/07/2010. On perusal of documents, it is observed that the reply dated 27/07/2010, to
the said RTI Application, was sent via speed post to the Complainant, and proof of the
same has been perused. Moreover, the Commission has not received any correspondence
from the Complainant alleging that the information provided was unsatisfactory.
Decision:
The Complaint is disposed.
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
19th October, 2010
(In any correspondence on this decision, mention the complete decision number.)(JA)