Central Information Commission Judgements

Mr. Rajesh Singh Thakur vs All India Council For Technical … on 3 February, 2010

Central Information Commission
Mr. Rajesh Singh Thakur vs All India Council For Technical … on 3 February, 2010
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/001711/6683
                                                              Complaint No. CIC/SG/C/2009/001711

Complainant                                :                Mr. Rajesh Singh Thakur
                                                            M.I.G, C-313
                                                            Padmanabhpur, Durg (CG)-491001

Respondent                                :                 Public Information Officer
                                                            All India Council For Technical Education
                                                            7th Floor, Chanderlok Building
                                                            Janpath, New Delhi-110002

Facts

arising from the Complaint:

Mr. Rajesh Singh Thakur had filed a RTI application with the PIO, AICTE, Delhi on
28/08/2009 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 to the PIO, AICTE, Delhi on
16/12/2009 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 has neither received a copy of the information sent to the Complainant,
nor has it received any explanation from the PIO for not supplying the information to the
Complainant. Therefore, the only presumption that can be made is that the PIO 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 PIO to respond to the Commission’s notice shows that there is no
reasonable cause for the refusal of information.

Decision:

The Complaint is allowed.

The PIO is directed to provide the correct and complete information in regard to the RTI
Application dated 28/08/2009 (copy enclosed) to the Complainant before 27/02/2010.Proof of
dispatch of information should be sent to the Commission before 03/03/2010.The PIO’s action
clearly amounts to denial of information without any reasons. The PIO is therefore, asked to
submit a written explanation to show cause as to why penalty should not be imposed and
disciplinary action be recommended against him under Section 20 (1) & (2) of the RTI Act before
0303/2010.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.

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, 2005.

Encl: RTI Application dated 28/08/2009.

Shailesh Gandhi
Information Commissioner
03/02/2010

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