Central Information Commission Judgements

Mr. Pradeep Kumar vs Delhi Subordinates Service … on 18 March, 2009

Central Information Commission
Mr. Pradeep Kumar vs Delhi Subordinates Service … 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 /SG/C/2009/000125//2286
                                                      Complaint No. CIC/SG/C/2009/000125


Complainant                               :        Mr. Pradeep Kumar
                                                   H. No. 147, Type - II,
                                                   Police Colony Shalimar Bagh,
                                                   Near Kela Godown, Delhi - 110088

Respondent                                    :    Public Information Officer,
                                                   Delhi Subordinates Service Selection Board
                                                   Karkardooma Institutional Area,
                                                   Near Rly Reservation Counter,
                                                   Delhi - 110092
Facts

arising from the Complaint:

Mr. Pradeep Kumar had filed a RTI application with the PIO, Delhi Subordinate
Service Selection Board Delhi on 14/11/2008 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 18/02/2009 asking him to supply
the information by 18/03/2009 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 29/01/2009.

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.