Central Information Commission Judgements

Mr.N Ahuja vs Government Of Nct Of Delhi on 16 July, 2011

Central Information Commission
Mr.N Ahuja vs Government Of Nct Of Delhi on 16 July, 2011
                        CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2011/000383/13505
                                                                           Complaint No. CIC/SG/C/2011/000383

Complainant                                          :    Mr. N. Ahuja
                                                          C-2/2262, Vasant Kunj
                                                          New Delhi-110070

Respondent                                           : Public Information Officer
                                                          Sub-Divisional Magistrate (HQ)-II
                                                          Office of Divisional Commissioner (Stamp)
                                                          GNCTD, Room.No.204,
                                                          B-Block, 5-Sham Nath Marg
                                                          New Delhi- 110054.

Facts

arising from the Complaint:

Mr. N.Ahuja filed a RTI application with the PIO/SDM III (HQ) on 24/02/2011 asking for certain
information. However on not having received the information within the mandated time, a Complaint was
filed under Section 18 of the RTI Act with the Commission On this basis, the Commission issued a notice to
the PIO/ SDM III (HQ) on 03/05/2011 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 copy of letter dated 24/05/2011 of the PIO/SDM-III addressed to the
PIO/SDM-II (HQ), Revenue Department wherein it has been stated that the RTI Application of the
Complainant was never received in the RTI Branch. Further, vide the same letter direction has been given to
SDM-II to comply with the directions of the Commission. Subsequently, the Commission received a copy
of letter dated 24/05/2011 of the PIO/SDM-II addressed to the Complainant vide which information has
been provided with regard to the said RTI Application.

Decision:

The Complaint is disposed off.




                                                                                                     Shailesh Gandhi
                                            .                                              Information Commissioner
                                                                                                         16 July 2011




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