CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001099/9980
Complaint No. CIC/SG/C/2010/001099
Complainant : Mr. Hari Ram Tiwari
H-7, Palika Niwas
Lodhi Colony, New Delhi - 110003
Respondent : Public Information Officer (HQ)
Directorate of Education, GNCTD
RTI Cell, Room No. 220, Old
Secretariat, Delhi- 110054
Events Chronologically:
• RTI Application - 16/02/2010
• No information provided by the PIO
• Complaint - 09/08/2010
• Notice - 06/09/2010
- Information to be provided
to the Complainant before - 01/10/2010
- Copy of information &
PIO's explanation to be sent
to the Commission before - 11/10/2010
• Response of the PIO
to the Notice - 23/09/2010
Facts
arising from the Complaint:
Mr. Hari Ram Tiwari had filed a RTI application with the Education Minister, GNCTD,
on 16/02/2010 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 this basis, the Commission issued a notice to the PIO, Directorate of
Education, on 06/09/2010 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 23/09/2010 from the PIO (HQ), Directorate of
Education, wherein it was stated that after a thorough search in their RTI Branch, it was found
that no such RTI Application was received by their office and hence the same was not
transferred to the concerned PIO to provide a reply to the Complainant.
Decision:
The Complaint is allowed.
In view of the aforesaid, the Commission hereby directs the PIO to provide complete
information with regard to the RTI Application dated 16/02/2010 to the Complainant before
20/11/2010 with a copy to the Commission. Proof of dispatch of information should be sent to
the Commission before 25/11/2010.
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.
ShaileshGandhi
Information Commissioner
1st November, 2010
Encl: RTI Application dated 16/02/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)