Central Information Commission Judgements

Mr.Pratap Singh Gandas vs Mcd, Gnct Delhi on 4 August, 2011

Central Information Commission
Mr.Pratap Singh Gandas vs Mcd, Gnct Delhi on 4 August, 2011
                                  CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                         Decision No. CIC/SG/C/2011/000501/13870
                                                                             Complaint No. CIC/SG/C/2011/000501


Complainant                                     :         Mr. Pratap Singh Gandas
                                                          33A/9, Kishangarh, Vasant Kunj,
                                                          Delhi- 110070

Respondent                                      :         Public Information Officer
                                                          Sub-Divisional Magistrate (Hauz Khas),
                                                          Old Tehsil Building, Mehrauli,
                                                          New Delhi- 110030

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 08/04/2011 asking for certain
information. On not having received any information within the mandated time the Complainant filed
a Complaint under Section 18 of the RTI Act before the Commission. On this basis, the Commission
issued a notice to the PIO on 27/05/2011 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 is in receipt of the submissions of the Respondent dated 20/06/2011 wherein
it has been stated that the requisite information with respect to the RTI application has been provided
to the Complainant vide letter dated 02/06/2011 and through speed post ED 97940632 2IN on
03/06/2011. Further it has been stated that the delay in providing information was caused due to
inadvertently mismatching the application with another PUCs.

Decision:

The Complaint is disposed off.

The PIO is hereby warned to ensure that the information with respect to RTI applications is provided
within the time period mandated under the RTI Act.

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

Shailesh Gandhi
Information Commissioner
4th August 2011

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