Central Information Commission Judgements

Mr. Parshottam Kumar vs All India Council For Technical … on 3 November, 2009

Central Information Commission
Mr. Parshottam Kumar vs All India Council For Technical … on 3 November, 2009
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                      Decision No. CIC/SG/C/2009/001246/5356
                                                                        Complaint No. CIC/SG/C/2009/001246

Complainant                                      :          Mr. Parshottam Kumar,
                                                            851, Street no. 22, Prem Nagar,
                                                            Abohar-152116, Punjab

Respondent                                        :         Public Information Officer
                                                            All India Council for Technical Education(AICTE),
                                                            7th Floor, Chanderlok Building, Janpath,
                                                            New Delhi-110001

Facts

arising from the Complaint:

Mr. Parshottam Kumar had filed a RTI application with the PIO -AICTE, 7th Floor,
Chanderlok Building, Janpath, New Delhi on 09/07/2009 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 on 21/08/2009.

The Commission issued a notice to the PIO on 02/09/2009 asking him to supply the
information by 27/09/2009 and sought an explanation for not furnishing the information within
the mandated time. The PIO has informed the Commission vide a letter dated 25/09/2009 that the
reply of the RTI Application dated 09/07/2009 has been sent to the Complainant on 13/08/2009.

A perusal of papers submitted by the PIO it appears that the information supplied to the
Complainant is incorrect and incomplete. Therefore the PIO is directed to supply the correct and
complete information to the Complainant.

Decision:

The Complaint is allowed.

The PIO will send the correct and complete information to the complainant before
November 23, 2009. The PIO’s action clearly amounts to denial of information without any
reasons. The PIO is therefore, asked to submit a written explanation to show cause as to why
penalty should not be imposed and disciplinary action be recommended against him under
Section 20 (1) & (2) of the RTI Act before November 30, 2009.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.
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
03 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RA)