CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000290/13179
Complaint No. CIC/SG/C/2011/000290
Complainant : Mr.R.H.Bansal
A-59 Vijay Vihar, Phase- II,
Rohini, Delhi-110085
Respondent : Project Director (Bawana/RL),
Delhi State Industrial & Infrastructure
Development Corporation Ltd.,
Bawana, New Delhi
Facts
arising from the Complaint:
The Complainant had filed a RTI application dated 15/11/2010 with the PIO, DSIIDC Ltd.,
Bawana Industrial Area, Bawana 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 before this Commission. On this basis, the Commission issued a notice to the PIO, GNCTD,
DSIIDC (Bawana) N-Block, Bombay Life Building, Connaught Circus, New Delhi on 11/04/2011 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 a copy of the letter by Senior Manager (RTI), DSIIDC, A-2
Wing, 4th Floor, Udyog Sadan, 419 FIE Patparganj Indl. Area, Delhi dated 19/04/2011 addressed to the
Respondent i.e. Project Director (Bawana/RL) wherein the Respondent has been asked to provide
information with respect to the Complainant’s RTI application dated 15/11/2010 before 06/05/2011, as
per the Commission’s notice.
However the Commission has neither received a copy of the information sent to the
Complainant, nor has it received any explanation from the Respondent for not supplying the information
to the Complainant. Therefore, the only presumption that can be made is that the Respondent has
deliberately and without any reasonable cause refused to give information as per the provisions of the
RTI Act. Failure on the part of the Respondent to respond to the Commission’s notice shows that there
is no reasonable cause for the refusal of information.
Decision:
The Complaint is allowed.
In view of the aforesaid the Respondent is hereby directed to provide complete and specific reply
with respect to the RTI application dated 15/11/2010 to the Complainant before 18th July 2011.
In view of the delay in providing information to the Complainant the Respondent is hereby
directed to submit before this Commission his written submissions to show cause why penalty should
not be imposed and disciplinary action recommended against him under Section 20 (1) and (2) of the
RTI Act should not be taken. This should reach the Commission before 18th July 2011.
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.
Shailesh Gandhi
Information Commissioner
29 June 2011
CC: Senior Manager (RTI),
Delhi State Industrial& Infrastructure
Development Corpration,
A-2 Wing, 4th Floor,
Udyog Sadan, 419 FIE Patparganj Indl. Area,
Delhi-110092
(In any correspondence on this decision, mention the complete decision number.)(RJ)