Central Information Commission Judgements

Mr.Prem Raj vs Government Of Nct Of Delhi on 7 September, 2010

Central Information Commission
Mr.Prem Raj vs Government Of Nct Of Delhi on 7 September, 2010
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                            Decision No. CIC/SG/C/2010/000764/9260
                                              Complaint No. CIC/SG/C/2010/000764

Complainant                      :          Mr. Prem Raj,
                                            No. 10382, First Floor,
                                            Manakpura, Gali Mandir Wali,
                                            Karol Bagh, New Delhi- 110005


Respondent                           :      Administrative Officer,
                                            Public Grievances Cell,
                                            Government of National Capital Territory of
                                            Delhi,
                                            Minto Road- Tagore Road,
                                            New Delhi- 110002

Facts

arising from the Complaint:

The Complainant filed a RTI application on 03/03/2010 addressed to the PIO, Public
Grievances Cell 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 on
15/06/2010 with a direction to provide the information to the Complainant before
10/07/2010 and further sought an explanation for not furnishing the information within
the mandated time.

The Commission received a letter dated 26/06/2010 from the Administrative Officer, PG
Cell enclosing therewith three letters sent to the Complainant on 18/03/2010, 21/04/2010
and 04/06/2010. The said letters provided that the Complainant must file the RTI
application with the “Public Information Officer, Power Department, GNCTD, Delhi
Secretariat, IP Estate, New Delhi- 110002”. The Commission received a letter on
19/07/2010 from the Complainant stating that no information was provided to him further
to the Commission’s notice dated 15/06/2010.

On perusal of the papers, the Commission observed that the Complainant did not seek the
information, vide RTI application dated 03/03/2010, from the requisite officer. Moreover,
he was informed by the Administrative Officer, PG Cell vide letters dated 18/03/2010,
21/04/2010 and 04/06/2010, with which officer the said RTI application may be filed.
Therefore the Complainant may file the RTI application dated 03/03/2010 with the
correct officer, as mentioned above.

Page 1 of 2

Decision:

The Complaint is dismissed.

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

Shailesh Gandhi
Information Commissioner
September 7, 2010

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

Page 2 of 2