Central Information Commission Judgements

Mr.Pankaj Singh vs Ministry Of Labour And Employment on 15 April, 2011

Central Information Commission
Mr.Pankaj Singh vs Ministry Of Labour And Employment on 15 April, 2011
                                 CENTRAL INFORMATION COMMISSION
                                     Club Building (Near Post Office)
                                   Old JNU Campus, New Delhi - 110067
                                          Tel: +91-11-26161796

                                                                              Decision No. CIC/SG/C/2011/000067/11987
                                                                                   Complaint No. CIC/SG/C/2011/000067

Complainant                                      :          Mr. Pankaj Singh,
                                                            Indra Nagar, Ward no. 10,
                                                            P.O. Dibiyapur, District Auraiya,
                                                            Uttar Pradesh - 206244

Respondent          (1)                           :         Deputy Chief Labour Commissioner (C),
                                                            Ministry of Labour and Employment, Govt. of India,
                                                            Shram Shakti Bhawan, New Delhi - 110 001


Respondent          (2)                           :         CPIO & Regional Labour Commissioner,
                                                            Ministry of Labour and Employment, Govt. of India,
                                                            Shram Shakti Bhawan, New Delhi - 110 001

Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 23/11/2010
with the CPIO of the Respondent Public Authority 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
CPIO on 18/1/2011 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 is in receipt of the submissions of the Respondent no.1 vide a letter dated 3/2/2011
wherein it has been stated that the RTI application was received in his office on 6/12/2010 and thereafter
the information was provided by the Respondent no. 2 vide letter dated 3/1/2011 asking the Complainant
to deposit Rs. 38/- as fees for providing copies, the calculations for the same were also provided.
Furthermore, is was stated that the Complainant has not remitted the fees.

In view of the above the Commission observes that information was provided in time. The Complainant
may remit the fees requested and the CPIO shall provide copies of the requisite documents thereafter.

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
15th April 2011
(In any correspondence on this decision, mention the complete decision number.)(ANP)
1