Central Information Commission Judgements

Mr. Phaneedra Kumar vs Kendriya Vidyalaya Sangathan on 18 March, 2009

Central Information Commission
Mr. Phaneedra Kumar vs Kendriya Vidyalaya Sangathan on 18 March, 2009
                     CENTRAL INFORMATION COMMISSION
                           Room No. 415, 4th Floor,
                         Block IV, Old JNU Campus,
                             New Delhi - 110067.
                            Tel: + 91 11 26161796

                                                  Decision No. CIC /OK/C/2008/00672/SG/2288
                                                     Complaint No. CIC/OK/C/2008/SG/00672


Complainant                               :          Mr. Phaneedra Kumar
                                                     C/o 1803 M.I.G, B.H.E.L
                                                     Ramachandra Puram
                                                     Hyderabad, Andhra Pradesh
                                                     502032


Respondent                                    :      Public Information Officer,
                                                     Kendriya Vidyalaya Sangathan
                                                     Regional Office G.C.F. Estates
                                                     Jabal Pur, Madhya Pradesh

Facts

arising from the Complaint:

Mr. Phaneedra Kumar had filed a RTI application with the PIO, Kendriya
Vidyalaya Sangathan, Delhi on 13/03/2008 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.

The Commission issued a notice to the PIO on 05/02/2009 asking him to supply
the information by 28/02/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission that the
information has been sent to the complainant on 31/03/2008, 28/07/2008 and 30/01/2009.

Decision:

Complaint Disposed Off.

The Commission condones the delay and warns the PIO to ensure that
information is given to applicants with in 30 days as mandated under Section 7 (1) of the
RTI act.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
18 March, 2009

Please mention the decision num given on top in any further communication.